Patna High Court – Orders
Lakhi Kumari@Lakhi Kumari Devi vs The State Of Bihar &Amp; Ors on 26 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13376 of 2009
LAKHI KUMARI@LAKHI KUMARI DEVI W/O- JITENDRA MAHTO
VILL- SATJORA, P.S- DARAUNDA, DISTT- SIWAN
Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE SIWAN, DISTT- SIWAN
3. THE DISTRICT SUPERINTENDENT OF EDUCATION SIWAN,
DISTT- SIWAN
4. THE BLOCK DEVELOPOMENT OFFICER DARAUDA BLOCK, SIWAN
5. THE BLOCK EDUCATION EXTENSION OFFICER DARAUDA,
BLOCK- DARAUDA, DISTT- SIWAN
6. THE MUKHIYA GRAM PANCHAYAT RASALPUR, BLOCK- DARAUDA,
DISTT- SIWAN
7. THE PANCHAYAT SECRETARY GRAM PANCHAYAT RASULPUR,
BLOCK DARAUDA, DISTT- SIWAN
8. THE HEAD MASTER RAJKIYA PRIMARY SCHOOL SATJORA
MATHIYA BLOCK- DARAUDA, P.S - DARAUDA, DISTT- SIWAN
-----------
3 26.11.2010 After going through the counter
affidavit, learned counsel for the
petitioner fairly accepts that all the
grievances of the petitioner have been
redressed.
In these circumstances, writ
application is disposed of as
infructuous.
Prakash (J.N. Singh, J.)