High Court Patna High Court - Orders

Naresh Prasad vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Naresh Prasad vs The State Of Bihar &Amp; Ors on 2 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.2022 of 2010
                  1. NARESH PRASAD, TEACHER MIDDLE SCHOOL CHANDI S/O
                  SHRI BALESHWAR PRASAD R/O VILL. & P.O. MAKRAUTA,
                  P.S. KARAI PARSURAI, DISTT.- NALANDA
                               Versus
                  1. THE STATE OF BIHAR THROUGH COMMISSIONER CUM
                  SECRETARY, EDUCATION DEPTT., GOVT. OF BIHAR, NEW
                  SECRETARIATE, PATNA- 800001
                  2. THE DISTRICT EDUCATION SUPERINTENDENT, RANCHI
                  ROAD, BHAISASUR AT & P.O. BIHAR SHARIF, DISTT.-
                  NALANDA
                                -----------

2 2.12.2010 Heard learned counsel for the parties.

Learned counsel for the petitioner categorically

and fairly taken a stand that since the punishment order

withholding of two increments with non-cumulative effect was

passed on 8.11.2007and since then more than two years have

already elapsed, the effect of said punishment has run out of its

course.

In view of the above stand, no adjudication in the

stated circumstance is required. This writ application therefore has

become infructuous and it is dismissed.

RPS                              (Ajay Kumar Tripathi,J.)