IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7415 of 2007
Deep Narayan Sah, son of Sri Ram Kalewar Sah, resident of village
Samhuli, P.S. Pupri, District Sitamarhi ... Petitioner
Versus
1. The State Of Bihar through the Secretary
2. The Secretary, Human Resources Department, Bikash Bhawan,
Secretariat, Patna
3. The Director, Primary Education, Bihar, Old Secretariat, Patna
4. The District Magistrate, Sitamarhi
5. The District Education Officer, Sitamarhi
6. The District Superintendent of Education, Sitamarhi
7. The Block Development Officer, Pupri, Sitamarhi
8. The Block Education Officer, Pupri, Sitamarhi
9. Ram Pukar Bhandari, son of Sri Rajendra Bhandari, resident of
village Bikramur, P.O. Hardia, P.S. Hardia, District Sitamarhi
10. Gram Panchayat Sevak, Gram Panchayat Raj, Hardia, P.S. Pupri,
District Sitamarhi
11. The Mukhiya, Gram Panchayat Raj, Hardia, P.S. Pupri, District
Sitamarhi
... Respondents
----------------------------------
2. 22.9.2011 After some argument learned counsel for the
petitioner seeks permission to withdraw this application in order to
enable the petitioner to move before the District Teachers
Appellate Authority as against the appointment of respondent no.9
on the post of Panchayat teacher.
That being so, this application is permitted to be
withdrawn with the aforementioned liberty.
(Mihir Kumar Jha,J.)
Surendra/