IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8250 of 2009
RAJESH KUMAR PRABHAKAR, S/O SRI BABU LAL
MAHTHA, R/O VILLAGE/P.S./P.O.-ROH, DISTRICT-
NAWADAH. ..................PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
DEPARTMENT, BIHAR, PATNA.
3. THE SECRETARY, SECONDARY, PRIMARY AND
ADULT EDUCATION, GOVT. OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, NAWADAH.
5. THE DISTRICT SUPERINTENDENT OF EDUCATION-
CUM-DISTRICT PROGRAM CONVENOR, BIHAR
EDUCATION PROJECT, SARVA SIKSHA ABHIYAN,
NAWADAH.
6. THE DY. DISTRICT SUPERINTENDENT OF
EDUCATION-CUM-DY.DISTRICT PROGRAM CONVENOR,
BIHAR EDUCATION PROJECT, NAWADAH.
7. THE BLOCK DEVELOPMENT OFFICE, ROH, P.S.-
ROH, DISTRICT-NAWADAH.
8. THE BLOCK EDUCATION EXTENSION OFFICER,
ROH, P.S.-ROH, DISTRICT-NAWADAH.
9. THE PANCHAYAT SECRETARY, ROH GRAM
PANCHAYAT, P.S.-ROH, DISTRICT-NAWADAH.
10.THE MUKHIYA, ROH GRAM PANCHAYAT, P.S.-ROH,
DISTRICT-NAWADAH.
11.THE HEAD MASTER, PRATHMIK KANYA HINDI
VIDYALAYA, ROH, P.S.-ROH, DISTRICT-NAWADAH.
.....................RESPONDENTS.
with
CWJC No.8295 of 2009
ABDUL HAMID, S/O MD. NAYEEM UDDIN, R/O
VILLAGE-PATORI, P.O.-FULDIH, P.S.-RUPOO,
DISTRICT-NAWADAH. ..................PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
DEPARTMENT, BIHAR, PATNA.
3. THE SECRETARY, SECONDARY, PRIMARY AND
ADULT EDUCATION, GOVT. OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, NAWADAH.
5. THE DISTRICT SUPERINTENDENT OF EDUCATION-
CUM-DISTRICT PROGRAM CONVENOR, BIHAR
EDUCATION PROJECT, SARVA SIKSHA ABHIYAN,
NAWADAH.
6. THE DY. DISTRICT SUPERINTENDENT OF
EDUCATION-CUM-DY.DISTRICT PROGRAM CONVENOR,
BIHAR EDUCATION PROJECT, NAWADAH.
7. THE BLOCK DEVELOPMENT OFFICE, ROH, P.S.-
ROH, DISTRICT-NAWADAH.
2
8. THE BLOCK EDUCATION EXTENSION OFFICER,
ROH, P.S.-ROH, DISTRICT-NAWADAH.
9. THE PANCHAYAT SECRETARY, ROH GRAM
PANCHAYAT, P.S.-ROH, DISTRICT-NAWADAH.
10.THE MUKHIYA, ROH GRAM PANCHAYAT, P.S.-ROH,
DISTRICT-NAWADAH.
11.THE HEAD MASTER, PRATHMIK KANYA HINDI
VIDYALAYA, ROH, P.S.-ROH, DISTRICT-NAWADAH.
.....................RESPONDENTS.
-----------
For the Petitioners : Mr.Sidhendra Narayan
Singh, Adv. (In both
the cases)
For the State : Mr.Sumant Kumar Singh,
AC to GP-17
————
3 27.08.2010 Learned senior counsel for the
petitioners informs this Court that during
the pendency of these writ applications some
orders have been passed by the Appellate
Authority. Therefore, he seeks permission to
withdraw these writ applications with liberty
to the petitioners to challenge the said
order of the Appellate Authority in an
independent writ application.
Permission is granted. The writ
applications are dismissed as withdrawn.
Arvind/ ( J. N. Singh, J.)