High Court Patna High Court - Orders

Ashfaque Ahmad vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Ashfaque Ahmad vs The State Of Bihar &Amp; Ors on 11 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.8632 of 2006
                  ASHFAQUE AHMAD, SON OF LATE AKHATAR
                  HUSSAIN, RESIDENT OF VILLAGE-KHANPUR, P.O.
                  AND P.S. HATHAURI, DISTRICT-MUZAFFARPUR, A
                  TEACHER    OF  PRIMARY      SCHOOL, BHUTANI,
                  DISTRICT-MUZAFFARPUR.
                  ..........................................................PETITIONER.

                                                 Versus

                  1. THE STATE OF BIHAR.
                  2. THE    DIRECTOR,    PRIMARY    EDUCATION,
                     SECONDARY      AND    ADULT    EDUCATION
                     DEPARTMENT, GOVERNMENT OF BIHAR, NEW
                     SECRETARIAT, PATNA.
                  3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                     MUZAFFARPUR, DISTRICT-MUZAFFARPUR.
                  4. THE AREA EDUCATION OFFICER, BOCHAHAN,
                     ANCHAL-BOCHAHAN, DISTRICT-MUZAFFARPUR.
                     .....................................................RESPONDENTS.

                                               -----------

For the Petitioner: Mr. Shashi Bhushan Singh, Advocate.
For the State : Mr. Anil Kumar Singh, A.C. to G.P. III.

———

2. 11.2.2011. Heard learned counsel for the petitioner and the

State.

Counter affidavit has been filed on behalf of the

State appending therewith a decision of the Government that

since the petitioner absented himself for more than five years

without any authorization, he stands terminated from service

and, thus, his request for joining has been refused.
2

Learned counsel for the petitioner seeks permission

to withdraw this writ application to challenge the order dated

15.10.2007 by filing a properly constituted writ application.

Permission is accorded.

This writ application is dismissed as withdrawn

with the aforesaid liberty.

( Dr. Ravi Ranjan, J)
P.S.