High Court Patna High Court - Orders

Md.Shakeel Ansari & Anr vs The State Of Bihar & Ors on 18 July, 2011

Patna High Court – Orders
Md.Shakeel Ansari & Anr vs The State Of Bihar & Ors on 18 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.5092 of 2008
           1.Md.Shakeel Ansari, son of Late Mansoor Ansari,
             village Sadatpur, P.O. Kolhua Paigambarpur, P.S.
             Kanti, District- Muzaffarpur.
           2.Raj Kumar Sah, son of Shree Jamuna Sah, village
             Sadatpur, P.O. Kolhua, Paigambarpur, P.S. Kanti,
             District- Muzaffarpur
                                              .......... Petitioners
                            Versus
           1.The State Of Bihar through Principal Secretary,
             Human Resources Development Department, Vikas
             Bhawan, Patna
           2.Principal Secretary, Human Resources Development
             Department, Vikas Bhawan, Patna
           3.District Magistrate, Muzaffarpur
           4.District Superintendent of Education, Muzaffarpur
           5.Panchayat Raj Sadatpur, Anchal Kanti-1, District-
             Muzaffarpur
           6.Secretary, Panchayat Raj Sadatpur, Anchal Kanti-1,
             District- Muzaffarpur.
                                              ............. Respondents
                                -----------

2. 18/07/2011 Learned counsel for the petitioners

submits that the grievances of the

petitioners have been redressed and therefore

this application has become infructuous.

This application is accordingly

dismissed as infructuous.

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