High Court Patna High Court - Orders

Nathuni Thakur vs The State Of Bihar &Amp; Ors on 22 April, 2011

Patna High Court – Orders
Nathuni Thakur vs The State Of Bihar &Amp; Ors on 22 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.14807 of 2010
                 1. NATHUNI THAKUR S/O LATE MANGAL THAKUR R/O
                 VILL.- BHATAULIA, P.S.- BELSAND, DISTT.-
                 SITAMARHI
                                          Versus
                  1. THE STATE OF BIHAR
                  2. THE PRINCIPAL SECRETARY HUMAN RESOURCE
                  DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR,
                  PATNA
                  3. THE DIRECTOR, PRIMARY EDUCATION, BIHAR,
                  PATNA
                  4. THE DISTRICT MAGISTRATE, DISTT.- SITAMARHI
                  5. THE DEPUTY DEVELOPMENT COMMISSIONER,
                  SITAMARHI
                  6. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                  SITAMARHI, DISTT.- SITAMARHI
                  7. THE BLOCK DEVELOPMENT OFFICER, BLOCK-
                  BELSAND, DISTT.- SITAMARHI
                  8. THE BLOCK EDUCATION EXTENTION OFFICER
                  BLOCK- BELSAND, DISTT.- SITAMARHI
                  9. THE PANCHAYAT SECRETARY, PATHI null
                  PANCHAYAT BLOCK- BELSAND, DISTT.- SITAMARHI
                  10. THE MUKHIYA, PATAHI PANCHAYAT, BLOCK-
                  BELSAND, DISTT.- SITAMARHI
                                        -----------

2 22/04/2011 Learned counsel for the petitioner informs the

Court that this writ application has become infructuous

because the grievance of the petitioner has been

redressed by the respondents.

This writ application is dismissed as having

become infructuous.

    AMIN/                         (Ajay Kumar Tripathi, J.)