Patna High Court – Orders
Mohd.Ekramul Haque vs The State Of Bihar & Ors on 18 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13678 of 2008
MOHD.EKRAMUL HAQUE, S/O MD.QAMRUL HAQUE, R/O
VILLAGE-CHAKLA, P.S.-K.NAGAR, P.O.-RAGHUWA,
DISTRICT-PURNEA. ............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH COMMISSIONER-
CUM-SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, PATNA.
2. THE DIRECTOR, PRIMARY EDUCATION, NEW
SECRETARIAT, BAILEY ROAD, PATNA.
3. THE DISTRICT MAGISTRATE, PURNEA.
4. DEPUTY DEVELOPMENT COMMISSIONER, PURNEA.
5. THE DISTRICT EDUCATION OFFICER, PURNEA.
6. THE DISTRICT SUPERINTENDENT OF
EDUCATION, PURNEA.
7. THE BLOCK DEVELOPMENT OFFICER, K.NAGAR,
PURNEA.
8. THE BLOCK EDUCATION EXTENSION OFFICER,
K.NAGAR, PURNEA.
9. THE MUKHIYA, GRAM PANCHAYAT MAJRA, P.S.-
K.NAGAR, DISTRICT-PURNEA.
10.PANCHAYAT SACHIV, GRAM PANCHAYAT, MAJRA,
P.S.-K.NAGAR, DISTRICT-PURNEA.
............RESPONDENTS.
-----------
2 18.10.2011 Learned counsel for the petitioner
prays to withdraw this writ application.
Prayer is allowed. This writ
application is dismissed as withdrawn.
Arvind/ ( J.N. Singh, J.)