High Court Patna High Court - Orders

Champa Devi vs The State Of Bihar & Ors on 13 September, 2011

Patna High Court – Orders
Champa Devi vs The State Of Bihar & Ors on 13 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.10332 of 2008
                  CHAMPA DEVI, W/O RAJKARAN SHARMA, R/O
                  VILLAGE-NARAYANPUR, P.O.-RAJA BIGHA, P.S.-
                  NARHAT, DISTRICT-NAWADAH, AT PRESENTLY
                  WORKING AS AN ASSISTANT TEACHER IN SHIV
                  SHIKSHA SADAN MIDDLE SCHOOL ARIYAN, ANCHAL-
                  HASUA, DISTRICT-NAWADAH.    ............PETITIONER.
                                      Versus
                     1. THE STATE OF BIHAR.
                     2. THE COMMISSIONER-CUM-SECRETARY, PRIMARY
                        SCHOOL AND ADULT EDUCATION, NEW
                        SECRETARIAT, PATNA.
                     3. THE DIRECTOR-CUM-ADDITIONAL SECRETARY,
                        PRIMARY SECONDARY AND ADULT EDUCATION,
                        GOVERNMENT OF BIHAR, NEW SECRETARIAT,
                        PATNA.
                     4. THE SPECIAL SECRETARY, GOVERNMENT OF
                        BIHAR, EDUCATION DEPARTMENT, NEW
                        SECRETARIAT, PATNA.
                     5. THE DISTRICT MAGISTRATE-CUM-CHAIRMAN,
                        DISTRICT ESTABLISHMENT COMMITTEE,
                        NAWADAH, DISTRICT-NAWADAH.
                     6. THE DISTRICT SUPERINTENDENT OF
                        EDUCATION, NAWADAH, DISTRICT-NAWADAH.
                     7. THE DISTRICT EDUCATION OFFICER, NAWADAH,
                        DISTRICT-NAWADAH.
                     8. THE BLOCK EDUCATION EXTENSION OFFICER,
                        HASUA, DISTRICT-NAWADAH.
                     9. THE BLOCK DEVELOPMENT OFFICER, HASUA,
                        DISTRICT-NAWADAH.   ............RESPONDENTS.
                                -----------

3 13.09.2011 Learned counsel for the petitioner

submits that the writ application has

become infructuous. Hence, he prays to

withdraw the same.

Prayer is allowed. This

application is dismissed as withdrawn.

    Arvind/                          ( J.N. Singh, J.)