IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7055 of 2008
BHARATI KUMARI, W/O SANJEEV KUMAR BHAGAT, D/O
CHANDRIKA PRASAD BHAGAT, VILLAGE-MANDANPUR,
P.O.-MURZAPUR, P.S.-BAUSI, DISTRICT-ARARIA.
............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE
COMMISSIONER-CUM-SECRETARY, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, BIHAR,
PATNA.
2. THE DIRECTOR, PRIMARY EDUCATION, BIHAR,
PATNA.
3. THE DISTRICT MAGISTRATE, ARARIA.
4. THE DISTRICT SUPERINTENDENT OF
EDUCATION, ARARIA.
5. THE BLOCK DEVELOPMENT OFFICER, RANIGANJ,
ARARIA.
6. THE BLOCK EDUCATION EXTENSION OFFICER,
RANIGANJ, ARARIA.
7. MUKHIYA, GRAM PANCHAYAT-MANDANPUR, P.O.-
MURZAPUR, BLOCK-RANIGANJ, DISTRICT-
ARARIA. ...............RESPONDENTS.
-----------
2 04.08.2011 Learned counsel for the respondents, on
instructions, submits that the LPA preferred by the
State of Bihar against the judgment relied upon by
the petitioner was dismissed by this Court.
Thereafter, the Department has taken steps for
payment of the teachers and petitioner has been
paid his up-to-date salary.
In the circumstances, in view of the
statement of learned counsel for the respondents,
the writ application has become infructuous and the
same is dismissed as such.
Arvind/ ( J.N. Singh, J.)