High Court Patna High Court - Orders

Chandradeo Singh vs The State Of Bihar &Amp; Ors on 23 March, 2011

Patna High Court – Orders
Chandradeo Singh vs The State Of Bihar &Amp; Ors on 23 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.11788 of 2010
                   1. CHANDRADEO SINGH S/O LATE KHUBLAL SINGH
                   R/O VILL.- MORA, P.S. BHAGWANPUR HAT, DISTT.-
                   SIWAN
                                          Versus
                   1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                   SECRETARY, DEPARTMENT OF HUMAN RESOURCES,
                   BIHAR, PATNA, NEW SECRETARIAT, PATNA
                   2. THE DIRECTOR, PRIMARY EDUCATION, BIHAR, NEW
                   SECRETARIAT, PATNA
                   3. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION,
                   SARAN DIVISION, CHAPRA
                   4. THE SUPERINTENDENT OF EDUCATION-CUM-
                   CONDUCTING OFFICER, SIWAN
                   5. THE SUB-DIVISIONAL EDUCATION OFFICER-CUM-
                   PRESENTING OFFICER, SIWAN
                   6. HEAD MASTER, GOVERNMENT BASIC SCHOOL,
                   BARKAGAON, SIWAN
                                       -----------

02. 23.3.2011 Counsel for the petitioner informs the Court that

during the pendency of the writ application petitioner has been

dismissed. He would like to challenge the said order now.

Since it is fresh cause of action, the peasant writ is

dismissed with liberty to the petitioner to assail the impugned

order of dismissal in a fresh writ application.

rkp                                                        ( Ajay Kumar Tripathi, J.)