Patna High Court – Orders
Md.Rehan & Anr vs The State Of Bihar & Ors on 20 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.2754 of 2011
======================================================
1. Md.Rehan , son of Late Md. Gufran
2. Md. Hasnan, son of late Hassan Imam, Both resident of Challu Mohalla-
Bihar Sharif, P.S. Biharsharif, District-Nalanda
.... .... Petitioners
Versus
1. The State of Bihar
2. The Commissioner cum Secretary, Human Resources Development
Department, Government of Bihar, Patna
3. The Commissioner Cum Secretary, Finance Department, Govt. of Bihar,
Patna
4. The Secretary, Primary and Adult Education, Bihar, Patna
5. The Director, Primary and Adult Education, Bihar, Patna
6. The District Superintendent of Education, Biharsharif, District-Nalanda
7. The Deputy Development Commissioner Cum Chairman, District-
Nalanda, Biharsharif
8. The District Treasury Officer, Biharsharif, District-Nalanda
9. The District Accounts Officer, Biharsharif, District-Nalanda
.... .... Respondents
======================================================
Appearance :
For the Petitioners : Mr. Mithlesh Mowar
For the Respondents : Mr. Kumar Sachin GP-24
======================================================
CORAM: HONOURABLE MR. JUSTICE RAMESH KUMAR
DATTA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE RAMESH KUMAR DATTA)
2 20-09-2011 The petitioners had come to this Court for
quashing the wrong fixation of pay and fixation of the same
in accordance with law and rules on the point.
In the counter affidavit it is stated that the pay
fixation of the petitioners has been corrected. Learned
counsel for the petitioners submits that the grievance of the
petitioners stands redressed.
In the above circumstances, the writ application is
2
dismissed as infructuous.
S.Pandey/- (Ramesh Kumar Datta, J)