Patna High Court – Orders
Irfan Ahmad vs The State Of Bihar &Amp; Ors on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3974 of 2010
1. S. IRFAN AHMAD S/O LATE S.A. KUTTU R/O MOHALLA- NEW KARIMGANJ,
SIR SYED COLONY, P.S. GAYA TOWN, DISTT.- GAYA
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY-CUM-COMMISSIONER HUMAN RESOURCES
DEPARTMENT, GOVT. OF BIHAR, PATNA
3. DIRECTOR (PRIMARY EDUCATION) GOVERNMENT OF BIHAR, PATNA
4. REGIONAL EDUCATION DEPUTY DIRECTOR PATNA DIVISION, PATNA
5. REGIONAL EDUCATION DEPUTY DIRECTOR MAGADH DIVISION, GAYA
6. PRINCIPAL PRIMARY TEACHERS TRAINING COLLEGE, NAWADA
-----------
3/ 09/08/2010 Learned counsel for the petitioner fairly
submits that the relief sought for having been granted the
application has become infructuous. It is accordingly
disposed.
KC ( Navin Sinha, J.)