High Court Patna High Court - Orders

Gandhi Yadav & Ors vs The State Of Bihar & Ors on 27 June, 2011

Patna High Court – Orders
Gandhi Yadav & Ors vs The State Of Bihar & Ors on 27 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.1294 of 2009
      1.   GANDHI YADAV SON OF SHRI MUNESHWAR YADAV, RESIDENT OF VILLAGE
           - BALUA MATHIA, P.O. MATHIA (MURA KHAP), POLICE STATION - DARAULI,
           DISTRICT - SIWAN, AT PRESENT POSTED AND WORKING AS AN ASSISTANT
           TEACHER IN GOVT. PRIMARY SCHOOL BARDAHA, ANCHAL - ANDAR,
           DISTRICT - SIWAN.
      2.   TEEJA DEVI WIFE OF SHRI AJAY KUMAR DAS, RESIDENT OF VILLAGE -
           LOHGAJAR, P.O. PIPARAHIYA, POLICE STATION - ASAON, DISTRICT - SIWAN,
           AT PRESENT POSTED AND WORKING AS AN ASSISTANT TEACHER IN GOVT.
           PRIMARY SCHOOL - LOHGAJAR, ANCHAL-ANDAR, DISTRICT - SIWAN.
      3.   RAJ MOHAN PRASAD SON OF SHRI JAG KUMHAR, RESIDENT OF VILLAGE -
           KARANPURA, P.O. DON, POLICE STATION - DARAULI, DISTRICT - SIWAN, AT
           PRESENT POSTED AND WORKING AS AN ASSISTANT TEACHER IN GOVT.
           MIDDLE SCHOOL - ARAKPUR, ANCHAL- ANDAR, DISTRICT - SIWAN.
      4.   RAM EKBAL THAKUR SON OF BANJHU THAKUR, RESIDENT OF VILLAGE -
           DON, P.O. DON, POLICE STATION - DARAULI, DISTRICT - SIWAN, AT PRESENT
           POSTED AND WORKING AS AN ASSISTANT TEACHER IN GOVT. MIDDLE
           SCHOOL - KORARA, ANCHAL - MAIRWA, DISTRICT - SIWAN.
                                                       ........... PETITIONERS.
                                        Versus
      1.   THE STATE OF BIHAR.
      2.   THE DISTRICT MAGISTRATE, SIWAN.
      3.   THE DISTRICT EDUCATION ESTABLISHMENT COMMITTEE, SIWAN THROUGH
           THE DEPUTY DEVELOPMENT COMMISSIONER, SIWAN ITS CHAIRMAN.
      4.   THE DISTRICT SUPERINTENDENT OF EDUCATION, SIWAN.
                                                 ............ RESPONDENTS.
                                       -----------

03/ 27.06.2011 Mr. Umesh Kumar Mishra, counsel

appearing for the petitioners submits that grievances

of all the petitioners have been redressed, as such this

application has become infructuous.

This application is dismissed as infructuous.

               DKS/                             (Mridula Mishra, J.)