High Court Patna High Court - Orders

Abhay Kant Jha & Ors vs The Bihar School Exam.Board &O on 12 July, 2011

Patna High Court – Orders
Abhay Kant Jha & Ors vs The Bihar School Exam.Board &O on 12 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.360 of 2007
              1. Abhay Kant Jha son of Sri Bhupendra Nath Jha resident of
                 village- Siranda, P.S. Pranpur, District- Katihar
              2. Binay Kumar Jha son of Sri Bhupendra Nath Jha resident of
                 village- Siranda, P.S. Pranpur, District- Katihar
              3. Raj Kishore Poddar son of Shivan Lal Poddar, Resident of village-
                 Kursel (Rangpara) P.S. Kadwa, district- Katihar
              4. Shanti Kumari wife of Anandi Mandal D/o Chandra Dev Prasad
                 Mandal, Resident of village- Satare, P.S. Pranpur district- Katihar
              5. Md. Abul Kalam son of Abdul Mabud, Resident of village-
                 Shirshiyap, P.S. Azam Nagar, district Katihar
              6. Tauhid Alam son of Abdul Quadir Resident of village- Khopra,
                 P.S. Azam Nagar, district Katihar          ...      .... Petitioners
                                        Versus
              1. The Bihar School Examination Board, Patna through its Secretary
              2. The Secretary Bihar School Examination Board, Patna
              3. The Chairman, Bihar School Examination Board, Patna
              4. The State of Bihar, through its Chief Secretary
              5. The Secretary, Human Resources Development Department, Govt.
                 of Bihar, Patna
              6. The Director, Primary Education Govt. of Bihar, Patna
                                                                       Respondents
                                      -----------

02/ 12.07.2011 Counsel for the petitioners states that during the

pendency of the writ petition, prayer made in the writ

petition has been allowed by the authorities of the Bihar

School Examination Board themselves.

In the circumstances, prayer made in the writ

petition has become infructuous, which is, accordingly,

disposed of.

Arjun/                                                    ( V. N. Sinha, J.)