Patna High Court – Orders
Arti Kumari vs The State Of Bihar &Amp; Ors on 11 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9268 of 2010
ARTI KUMARI W/O JAI PRAKASH RAJAK R/O VILL.- JAI
KRISHANPUR KATHA PATRALAY BANAILI CHAMPANAGAR,
P.S.- K. NAGAR, DISTT.- PURNEA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY DEPARTMENT OF HUMAN RESOURCES
DEVELOPMENT, GOVERNMENT OF BIHAR, PATNA
2. THE DIRECTOR, PRIMARY EDUCATION, GOVERNMENT OF
BIHAR, PATNA
3. THE DISTRICT SUPERINTENDENT OF EDUCATION, DISTT.-
PURNEA
4. THE BLOCK DEVELOPMENT OFFICE K. NAGAR BLOCK,
DISTT.- PURNEA
5. THE BLOCK EDUCATION EXTENSION OFFICER PURNEA
6. THE MUKHIA, GRAM PANCHAYAT RAJ JAGNI (K. NAGAR
BLOCK), DISTT.- PURNEA
-----------
02. 11.2.2011 Mr. Binod Kumar on instruction of Mr. Bidhu Ranjan seeks
liberty to withdraw the writ application as the grievance of the petitioner
has been redressed.
The writ application is dismissed as not pressed.
rkp ( Ajay Kumar Tripathi, J.)