Patna High Court – Orders
Faiyaz Ahmad &Amp; Ors vs The State Of Bihar &Amp; Ors on 1 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14233 of 2008
1. FAIYAZ AHMAD, S/O MD.AFAK HUSSAIN, R/O
VILLAGE-DAPARKHA, P.S.-TRIVENIGANJ, DISTRICT-
SUPAUL.
2. KUMAR KRISHNA BIMAL, S/O SHRI JAY KRISHAN
PASWAN, R/O VILLAGE-RAGHUNATHPUR SOUTH, P.S.-
BHARGAMA, DISTRICT-ARARIA.
3. MURARI KUMAR, S/O MAHADEV YADAV, R/O
VILLAGE-HARINAHA (PARAYPATI), P.S.-JADIYA,
DISTRICT-SUPAUL.
4. DROPADI KUMARI, W/O SRI ARUN KUMAR YADAV,
R/O VILLAGE-RAGHUNATHPUR NORTH, P.S.-
BHARGAMA, DISTRICT-ARARIA. ...............PETITIONERS.
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, PRIMARY AND ADULT EDUCATION
DEPARTMENT, BIHAR, PATNA.
3. THE SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, ARARIA.
5. SUB-DIVISIONAL OFFICER, ARARIA.
6. THE DISTRICT EDUCATION OFFICER, ARARIA.
7. THE DISTRICT SUPERINTENDENT OF EDUCATION,
DISTRICT-ARARIA.
8. THE BLOCK DEVELOPMENT OFFICER-CUM-
APPELLATE AUTHORITY, BLOCK-BHARGAMA,
DISTRICT-ARARIA.
9. THE BLOCK EDUCATION EXTENSION OFFICER,
BHARGAMA BLOCK, DISTRICT-ARARIA.
10.THE MUKHIYA, RAGHUNATHPUR SOUGH GRAM
PANCHAYAT, P.S.-BHARGAMA, DISTRICT-ARARIA.
11.THE SECRETARY, RAGHUNATHPUR SOUTH GRAM
PANCHAYAT, P.S.-BHARGAMA, DISTRICT-ARARIA.
..................RESPONDENTS.
-----------
5 01.09.2010 Learned counsel for the petitioners
submits that the petitioners have already
filed a separate writ application in which
the relief prayed for in this writ
application has also been prayed. Therefore,
he seeks permission to withdraw this
application.
2
Permission is granted. This
application is dismissed as withdrawn.
Arvind/ ( J. N. Singh, J.)