Patna High Court – Orders
Laxami Mahto vs The State Of Bihar & Ors on 8 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.1784 OF 2007
LAXAMI MAHTO, S/O LATE PARMESHWAR MAHATO,
R/O VILLAGE MIRJAPUR, P.S ROSERA, DISTRICT
SAMASTIPUR AT PRESENT WORKING AS INCHARGE
HEADMASTER RAGHUNANDAN SETH, SIRSIA GHAT,
SAMASTIPUR.
.....................PETITIONER.
VERSUS
1.THE STATE OF BIHAR THROUGH THE
COMMISSIONER DEPARTMENT OF HUMAN
RESOURCES, BIHAR, PATNA.
2.THE DIRECTOR, SECONDARY EDUCATION,
BIHAR, PATNA.
3.THE REGIONAL DEPUTY DIRECTOR DARBHANGA
DIVISION,DARBHANGA.
4.DISTRICT EDUCATION OFFICER, SAMASTIPUR.
5.SHYAM SUNDER MAHTO, ASSISTANT TEACHER
RAGHUNANDAN SETH SINGHIYA GHAT, PO AND PS
IN THE DISTRICT OF SAMASTIPUR.
...........................RESPONDENTS.
-----------
03/ 08.08.2011 Mr. M.P Shukla, learned senior
counsel for the petitioner at the outset
submits that the grievance of the
petitioner has been redressed.
Recording the aforementioned
submission of the learned counsel for the
petitioner, this application is dismissed
has having become infructuous.
Ranjan (Mihir Kumar Jha, J.)