High Court Patna High Court - Orders

Raj Kumar Paswan & Ors. vs State Of Bihar & Ors. on 22 June, 2011

Patna High Court – Orders
Raj Kumar Paswan & Ors. vs State Of Bihar & Ors. on 22 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             MJC No.664 of 2010
                  1. RAJ KUMAR PASWAN S/O LAXMAN PRASAD R/O
                  VILL.- NIGARI, P.O.- PHARHA, P.S.- AKBARPUR,
                  DISTT.- NAWADA
                  2. RAJAN KUMAR S/O RAM BRIKSH CHAUDHARY R/O
                  VILL.- RAJAUNDHA, P.S.- SIRDALA, DISTT.-
                  NAWADA
                  3. DINESH CHAUDHARY S/O PRAYAG CHAUDHARY R/O
                  VILL.- PATHRA ENGLISH, P.O. ODHHANPUR, P.S.-
                  MUFFASIL (NAWADA), DISTT.- NAWADA
                  4. MAHAVIR CHAUDHARY S/O KULDIP CHAUDHARY R/O
                  VILL.- DEORA, P.O. KONIWAR, P.S. NARHAT,
                  DISTT.- NAWADA
                  5. MD. MOKHTAR S/O MD. MOZZEM ANSARI R/O
                  VILL.- BALIA BUZURG, P.O.- RAJHAT, P.S.-
                  AKBARPUR, DISTT.- NAWADA
                  6. MAMTA KUMARI D/O RAM NANDAN PASWAN R/O
                  VILL.- BARARA, P.S.- NOORSARAI, DISTT.-
                  NALANDA
                  7. GEETA KUMARI D/O RAM KHELAWAN PASWAN R/O
                  VILL.- BAREPUR, P.S.- SARE, DISTT.- NALANDA
                                       Versus
                  1. THE STATE OF BIHAR THROUGH THE SECRETARY
                  EDUCATION DEPARTMENT, PATNA NAMELY SRI ANJANI
                  KUMAR SINGH
                  2. THE DIRECTOR (SECONDARY EDUCATION) HUMAN
                  RESOURCES DEVELOPMENT DEPARTMENT, BIHAR,
                  PATNA NAMELY KAMLESH SINHA
                  3. SRI RAMJI SINGH, THE DEPUTY DEVELOPMENT
                  COMMISSIONER-CUM-CHIEF EXECUTIVE OFFICER
                  NAWADA
                  4. MD. AKHTAR SYED, THE DISTRICT EDUCATION
                  OFFICER NAWADA
                                 -----------

3 22.06.2011 Learned counsel for the petitioners

fairly admits that the orders of this Court

has been complied with by the opposite

parties and order has been passed, although

wrongly and without taking the judgment of

this Court referred in his representation.

He also submits that the said order has

already been challenged by the petitioner in
2

a writ application before this Court which is

pending.

In that view of the matter, this

Court is not inclined to proceed in the

matter further.

The MJC application is disposed of.

Arvind/                             ( J. N. Singh, J.)