IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.664 of 2010
1. RAJ KUMAR PASWAN S/O LAXMAN PRASAD R/O
VILL.- NIGARI, P.O.- PHARHA, P.S.- AKBARPUR,
DISTT.- NAWADA
2. RAJAN KUMAR S/O RAM BRIKSH CHAUDHARY R/O
VILL.- RAJAUNDHA, P.S.- SIRDALA, DISTT.-
NAWADA
3. DINESH CHAUDHARY S/O PRAYAG CHAUDHARY R/O
VILL.- PATHRA ENGLISH, P.O. ODHHANPUR, P.S.-
MUFFASIL (NAWADA), DISTT.- NAWADA
4. MAHAVIR CHAUDHARY S/O KULDIP CHAUDHARY R/O
VILL.- DEORA, P.O. KONIWAR, P.S. NARHAT,
DISTT.- NAWADA
5. MD. MOKHTAR S/O MD. MOZZEM ANSARI R/O
VILL.- BALIA BUZURG, P.O.- RAJHAT, P.S.-
AKBARPUR, DISTT.- NAWADA
6. MAMTA KUMARI D/O RAM NANDAN PASWAN R/O
VILL.- BARARA, P.S.- NOORSARAI, DISTT.-
NALANDA
7. GEETA KUMARI D/O RAM KHELAWAN PASWAN R/O
VILL.- BAREPUR, P.S.- SARE, DISTT.- NALANDA
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY
EDUCATION DEPARTMENT, PATNA NAMELY SRI ANJANI
KUMAR SINGH
2. THE DIRECTOR (SECONDARY EDUCATION) HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, BIHAR,
PATNA NAMELY KAMLESH SINHA
3. SRI RAMJI SINGH, THE DEPUTY DEVELOPMENT
COMMISSIONER-CUM-CHIEF EXECUTIVE OFFICER
NAWADA
4. MD. AKHTAR SYED, THE DISTRICT EDUCATION
OFFICER NAWADA
-----------
3 22.06.2011 Learned counsel for the petitioners
fairly admits that the orders of this Court
has been complied with by the opposite
parties and order has been passed, although
wrongly and without taking the judgment of
this Court referred in his representation.
He also submits that the said order has
already been challenged by the petitioner in
2
a writ application before this Court which is
pending.
In that view of the matter, this
Court is not inclined to proceed in the
matter further.
The MJC application is disposed of.
Arvind/ ( J. N. Singh, J.)