Patna High Court – Orders
Parmanand Prasad Singh vs The State Of Bihar & Ors on 17 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3028 of 2008
Parmanand Prasad Singh, Son of Late Balak Singh, Resident of Village &
P.O. Bihari Bigha, P.S. - Pandarak, District - Patna.......... Petitioner
Versus
1. The State Of Bihar.
2. The Director, Primary Education Bihar, Patna.
3. The District Superintendent of Education, Patna.
4. The Area Education Officer, Pandarak, Patna.
5. The Headmaster, Primary School Milki Chan Barh-2, Barh, Patna.
6. The Accountant General, Bihar Patna.
......... Respondents
----------------------------------
2 17/8/2011 Sri Naresh Das, learned counsel for the petitioner in
presence of Sri Yashwant Kumar Chaman, learned A.C. to Standing
Counsel No. 25 and learned counsel appearing on behalf of
Respondent No. 6/Accountant General, Bihar, Patna submits that
during the pendency of the writ petition grievances of the petitioner
have already been redressed and as such he does not want to press
the petition.
Accordingly the writ petition stands dismissed as not
pressed.
( Rakesh Kumar, J.)
Praful