High Court Patna High Court - Orders

Baleshwar Prasad Singh vs The State Of Bihar & Ors on 12 August, 2011

Patna High Court – Orders
Baleshwar Prasad Singh vs The State Of Bihar & Ors on 12 August, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Civil Writ Jurisdiction Case No.3021 of 2008
                  Baleshwar Prasad Singh, Son of Late Ambika Singh, Resident of Village -
                  Bihari Bigha, P.O. - Bihari Bigha, Police Station - Pandarak, District -
                  Patna.
                                                                      ........... Petitioner
                                                     Versus
                  1. The State Of Bihar
                  2. The Director, Primary Education Bihar, Patna.
                  3. The District Superintendent of Education, Patna.
                  4. The District Provident Fund Officer, Patna.
                  5. The Headmaster cum Drawing and Disbursement Officer, Middle
                     School, Hazipur Bellaur, Barh, District - Patna.
                  6. The Accountant General, Bihar, Patna.
                                                                 ........... Respondents
                                        ----------------------------------

2 12/8/2011 Sri Naresh Das, learned counsel for the petitioner in

presence of learned counsel for Respondents submits that grievances

of the petitioner have already been redressed and as such he does

not want to press the petition.

The writ petition stands dismissed as not pressed.

( Rakesh Kumar, J.)

Praful