IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14361 of 2006
BADRI NARAYAN SINGH S/o Late Bhushan Singh,
Resident of village-Kaler, P.O.Kaler, P.S.-Mehandia,
District-Arwal.
....... ....... Petitioner
Versus
1.THE STATE OF BIHAR through the Secretary,
Primary Education, Education Deptt., Vikas
Bhawan, Secretariat, Bailey Road, Patna
2.The Director, Primary Education, Education
Deptt. Vikas Bhawan, Secretariat, Bailey Road,
Patna
3. The District Superintendent of Education,
Jehanabad, Dist.- Jehanabad.
4. The Headmaster, Rajkiya Middle School, Kaler,
P.O.- Kaler, P.S.-Mehandia, Dist.-Arwal
5.The Director, Provident Fund, Pant Bhawan,
Bailey Road, Patna
6.The District Provident Fund Officer, Jehanabad
7.The Accountant General, Bihar, Birchand Patel
Path, Patna - 800001.
....... ....... Respondents
-----------
2. 29.4.2011. Heard Mr.Ghanshyam Sharma, learned counsel for
the petitioner, Mr. Shankar Thakur, learned A.C. to S.C.-IV
appearing on behalf of respondent nos. 1 to 6 and Mr. Binod Kumar
Labh, learned counsel for respondent no.7/The Accountant General,
Bihar, Patna.
Mr. Thakur, learned counsel for the State has
submitted that a detailed counter affidavit has been filed on behalf of
respondent-State in which it has been categorically stated that all the
grievances of the petitioner has been redressed.
Learned counsel for the petitioner has not disputed
the submissions made on behalf of the State nor any rejoinder to the
counter affidavit has been filed.
In view of the submissions made by learned counsel
2
for the State, there is no need to further keep the matter pending
before this court.
The writ petition stands disposed of.
Md.S. ( Rakesh Kumar, J.)