High Court Patna High Court - Orders

Smt.Kanti Devi vs The State Of Bihar &Amp; Ors on 4 March, 2011

Patna High Court – Orders
Smt.Kanti Devi vs The State Of Bihar &Amp; Ors on 4 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9566 of 2006
                   SMT.KANTI DEVI, wife of Late Nageshwar Prasad,
                   resident of Mohalla Shastri Nagar, Kanti Kunj, Post Office
                   Maghara, Police Station Deepnagar, Biharsharif, District
                   Nalanda...                                   ....Petitioner.
                                            Versus
                      1. THE STATE OF BIHAR through the Secretary,
                         Human Resources Department, having his office in
                         New Secretariat, Vikas Bhawan, Police Station
                         Sachivalaya, District Patna,
                      2. The Director, Human Resources Department,
                         Government of Bihar, having his office at New
                         Secretariat, Vikas Bhawan, Police Station
                         Sachivalay, District Patna,
                      3. The District Education Superintendent, Nalanda,
                         having his office at Collectorate Compound,
                         Biharsharif, District Nalanda,
                      4. The Principal, Middle School, Chruipar, Nursarai,
                         Nalanda, District Nalanda,
                      5. The     Accountant      General    (Accounts     and
                         Entitlement) Bihar, Patna, having his office at
                         Birchand Patel Path, Police Station Kotwali, District
                         Patna...........                      ...........Respondents

                  For the Petitioner : Mr. Mukeshwar Dayal, Advocate
                  For the State      : Mr. Kumar Vikram, AC to SC-X
                  For the Accountant
                  General            : Mr. J.P.Karn, Sr. Advocate.
                                  ..................

3 04.03.2011 Heard learned counsel for the petitioner, the

State and the Accountant General.

It is fairly submitted on behalf of the petitioner

that in view of the stand taken by the State in the counter

affidavit, this writ application has become infructuous.

As a result, this writ application is dismissed as
2

having become infructuous.

( Dr. Ravi Ranjan, J)
Sanjay-II