IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1050 of 2010
Rajesh Kumar, S/O Late Shivaji Rathour, R/O Mohalla-
Imali Chati, P.O. and P.S.- Brahmpura, Distt.-
Muzaffarpur ---- Petitioner-Appellant.
Versus
1. The State Of Bihar through the Principal Secretary,
Human Resources Development Department, Govt. Of
Bihar, Patna
2. The State Project Director, Bihar Education Project
Council, Beltron Bhawan, Shashtrinagar, Patna
3. The Director, Primary Education, Bihar, Patna
4. The Administrative Officer, Bihar Education Project
Council, Beltron Bhawan, Shashtri Nagar, Patna
5. The District Superintendent Of Education-Cum-
District Programme Co-Ordinator, Bihar Education
Project, Samastipur ---Respondents-Respondents.
-----------
2. 24.6.2011 Heard Mr. Satyadeo Narain Verma for the
appellant, Mr. Tej Bahadur Singh, learned Additional
Advocate General No.7, and Mr. Girijesh Kumar for
respondent nos. 2 and 4. This appeal under Clause 10 of the
Letters Patent of the High Court of Judicature at Patna has
been preferred by the petitioner of C.W.J.C. No. 6660 of
2010, and is aggrieved by the order dated 12.5.2010,
whereby the writ petition has been dismissed.
Learned counsel for the appellant submits that the
order impugned in the writ proceeding has already been
carried out which renders the present appeal infructuous. In
that view of the matter, as prayed for him, this appeal is
2
dismissed as having become infructuous.
( S. K. Katriar,J. )
Vinay/ (Amaresh Kumar Lal, J.)