High Court Patna High Court - Orders

Mala Kumari vs The State Of Bihar & Ors on 8 November, 2011

Patna High Court – Orders
Mala Kumari vs The State Of Bihar & Ors on 8 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.13459 of 2008
                  MALA KUMARI, W/O SRI VIJAY KUMAR CHOUDHARY,
                  R/O VILLAGE-KOSHIHAN, P.S.-CHANDI, DISTRICT-
                  BHOJPUR.                     ............PETITIONER.
                                       Versus
                     1. THE STATE OF BIHAR THROUGH THE
                        SECRETARY, HUMAN RESOURCES DEVELOPMENT
                        DEPARTMENT, GOVT. OF BIHAR, PATNA.
                     2. THE DISTRICT MAGISTRATE, BHOJPUR.
                     3. THE DISTRICT EDUCATION SUPERINTENDENT,
                        BHOJPUR.
                     4. THE BLOCK EDUCATION EXTENSION OFFICER,
                        BHOJPUR.
                     5. THE BLOCK DEVELOPMENT OFFICER, KOILWAR,
                        BHOJPUR.
                     6. THE MUKHIYA, GRAM PANCHAYAT GOPALPUR,
                        KOILWAR, BHOJPUR.
                     7. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT
                        GOPALPUR, KOILWAR, BHOJPUR.
                                                 .........RESPONDENTS.
                                 -----------

3 08.11.2011 Learned counsel for the petitioner

submits that the writ application has

become infructuous. Hence, he prays to

withdraw the same.

Prayer is allowed. This writ

application is dismissed as withdrawn.

    Arvind/                          ( J.N. Singh, J.)