High Court Patna High Court - Orders

Hemlata vs The State Of Bihar &Amp; Ors on 4 February, 2011

Patna High Court – Orders
Hemlata vs The State Of Bihar &Amp; Ors on 4 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                            CWJC No.12406 of 2005
HEMLATA, WIFE OF RATAN KUMAR JHA, RESIDENT OF VILLAGE GOURA SHAKTI,
P.S. GOURA SHAKTI, DISTRICT KHAGARIA.
---------------------------------------------------------------------------------------------------- PETITIONER
                                                       Versus
    1. THE STATE OF BIHAR.
    2. SECRETARY, PRIMARY AND ADULT EDUCATION, GOVERNMENT OF BIHAR,
         PATNA.
    3. THE COLLECTOR, KHAGARIA.
    4. THE DISTRICT SUPERINTENDENT OF EDUCATION, KHAGARIA.
    5. THE SUB-DIVISIONAL OFFICER, KHAGARIA.
    6. THE BLOCK EDUCATION EXTENSION OFFICER, KHAGARIA.
    7. MR. BINDESHWARI MAHTO, SON OF NOT KNOWN, PRESENTLY MUKHIYA OF
         GRAM PANCHAYAT RAJ- GOURA SHAKTI, P.S. GOURA SHAKTI, DISTRICT
         KHAGARIA.
------------------------------------------------------------------------------------------------ RESPONDENTS
                                                     ********

4 4.2.2011 Mr. Baidya Nath Thakur, counsel appearing on behalf

of the petitioner submits that he has no instruction in the matter.

This writ application is dismissed for non-prosecution.

           Sanjay                                                          ( Sheema Ali Khan, J.)