IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7603 of 2008
Kumod Devi, W/O Jeeva Nand Jha, resident of Village-
Pirojagadh, P.S. Ghoghardiha, District-Madhubani -- Petitioner
Versus
1. The State Of Bihar through the Secretary, Human Resources
Development Department.
2. The Director , Education, Govt. of Bihar, Patna
3. The District Superintendent of Education, District-Madhubani
4. The District Education Officer.
5. The Jeeva Nand Jha S/O Surya Narain Jha, resident of Village-
Pirojagadh, P.S. Ghoghardiha, District-Madhubani
---------------------------------- Respondents.
----------------------------------
02 26-09-2011 Learned counsel for the petitioner after some arguments
makes a prayer for withdrawal of the writ petition with liberty to
avail other remedy.
In view of the prayer made by learned counsel for the
petitioner, the writ petition stands disposed of granting liberty to the
petitioner to avail appropriate remedy.
The writ petition stands disposed of.
( Rakesh Kumar, J.)
NKS/-