Patna High Court – Orders
Swalia Prasad Sinha vs The State Of Bihar & Ors on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.16527 of 2007
Swalia Prasad Sinha , Son of Late Jagarnath Tiwari, resident of Village- +
P.O. Aruwan, P.S. Maharajganj, District-Siwan, retired while working as
an Assistant Teacher ( Head Teacher) from Govt. Primary School- Radhia,
Anchal-Maharajganj, District-Siwan ----------- Petitioner
Versus
1. The State Of Bihar
2. The Principal Secretary, Human Resources Development
Department, Govt. of Bihar,Patna
3. The Director, Primary Education,Bihar,Patna
4. The Director, Provident Fund, Govt. of Bihar,Patna
5. The District Magistrate, Siwan
6. The District Provident Fund Officer, Siwan
7. The District Superintendent of Education , Siwan
-------------------------------- Respondents.
----------------------------------
02 05-08-2011 When the case was called out, Sri Prakash Kumar,
learned A.C. to Govt. Pleader no.7 appearing on behalf of the
Respondents submits that during the pendency of the present writ
petitioner, grievance of the petitioner has already been redressed. He
submits that this fact has been categorically mentioned in the
counter affidavit filed on behalf of Respondent no.7. Sri Umesh
Kumar Mishra, learned counsel for the petitioner does not dispute
the statement made by learned counsel for the State.
In view of the stand taken by the parties, there is no need
to keep the matter further pending.
The writ petition stands disposed of.
( Rakesh Kumar, J.)
NKS/-