High Court Patna High Court - Orders

Nisha Kumari & Anr vs The State Of Bihar & Ors on 26 July, 2011

Patna High Court – Orders
Nisha Kumari & Anr vs The State Of Bihar & Ors on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CWJC No.548 of 2011
1. Nisha Kumari wife of Sri Pravendra Kumar Jha, resident
    of village- Salempur, P.S. Musrigharari in the district of
    Samastipur
2. Satya Jyoti Kumar, son of Sri Satish Chandra Ray,
    resident of village- Salempur, P.S. Musrigharari in the
    district of Samastipur           .........      Petitioners
                            Versus
1. The State of Bihar through the Principal Secretary,
    Human        Resources      Development      Department,
    Government of Bihar, Patna
2. The Member, District Teacher Employment Appellate
    Authority, Samastipur
3. The Joint Secretary, Human Resources Development
    Department, Govt. of Bihar, Patna
4. The Director, Primary Edication, Human Resources
    Development Department, Govt. of Bihar, Patna
5. The District Magistrate, Samastipur
6. The District Superintendent of Education, Samastipur
7. The Block Development Officer, Sarai Ranjan, District-
    Samastipur
8. The Block Education Extension Officer, Sarai Ranjan,
    District-Samastipur
9. The Mukhiya, Gram Panchayat Raj Barbatta, Block-
    Sarai Ranjan, District-Samastipur
10. Panchayat Secretary, Gram Panchayat Raj, Barbatta,
    Block Sarai Ranjan, District-Samastipur
11. The Headmaster, Upgraded Middle School, Milki
    Suapakar, P.S. Musrigharari, Block-Sarai Ranjan,
    District-Samastipur
12. The Headmaster, Primary School, Salempur Barbatta, ,
    P.S. Musrigharari, Block-Sarai Ranjan, District-
    Samastipur
13. Ashwini Kumar Ray, son of Aditya Kumar Ray, at
    present posted as Panchayat Shikshak in Upgraded
    Middle School, Salempur Barbatta, P.S. Musrigharari,
    Block Sarai Ranjan, District- Samastipur
14. Ratnamala Kumari, D/o Late Birbal Mahto, at present
    posted as Panchayat Shikshak in Upgraded Middle
    School, Milki Suapakar, P.S. Musrigharari, Block Sarai
    Ranjan, District- Samastipur
                         -----------

2

2. 26.7.2011 Mr. Sunil Kumar, learned counsel for the

petitioners seeks permission to withdraw the writ

application so that the petitioners may pursue the

matter before the authorities themselves in the light of

any directives that may have been issued in regard to

cases like that of the petitioners and keeping in view

the fact that the petitioners have worked for nearly two

years and vacancies are available.

The writ application is accordingly

dismissed as withdrawn with the aforesaid liberty.

      S.Pandey                  ( Ramesh Kumar Datta, J.)