High Court Patna High Court - Orders

Dineshwar Prasad vs The State Of Bihar & Ors on 22 September, 2011

Patna High Court – Orders
Dineshwar Prasad vs The State Of Bihar & Ors on 22 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.7405 of 2007
              Dineshwar Prasad, son of Late Haro Lal, resident of village Sitakunj,
              Ram Krishna Nagar, West of L.P.Sahi College, P.O. Dhelwa, P.S.
              Gaurichak, District Patna, at present Lipik in High School,
              Maharajganj, Patna                      ...                   Petitioner
                                                Versus
              1. The State Of Bihar
              2. Secretary, Secondary, Primary and Adult Education, Bihar, Patna
              3. Director, Secondary Education, Bihar Sachivalaya, Patna
              4. Regional Deputy Director of Education Budh Marg, Patna
              5. District Education Officer, Collectariate, Patna
              6. Headmaster, Nationalized High School, Maharajganj, Patna
                                                   ...                  Respondents
                                   ----------------------------------

2. 22.9.2011 Heard counsel for the parties.

Having regard to the fact that the prayer in this writ

application was for grant of benefit of ACP to the petitioner and

that the respondents in their counter affidavit have enclosed an

order dated 30.8.2007 granting the benefit of such ACP to the

petitioner with effect from 9.8.1999, this writ application must be

held to have become infructuous.

That being so, this application is disposed of as

having become infructuous.

(Mihir Kumar Jha,J.)

Surendra/