High Court Patna High Court - Orders

Rajeshwar Prasad vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Rajeshwar Prasad vs The State Of Bihar & Ors on 10 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.1881 of 2007
                   Rajeshwar Prasad, son of Late Nand Lal Prasad, resident of
                   village Attah Purab Tola, P.S. Marhaurah, District Saran
                                                 .....               ....      Petitioner
                                                Versus
                    1. The State Of Bihar through the Commissioner-cum-
                        Secretary, Human Resource Development Department,
                        Govt. of Bihar, Patna
                    2. The Director, Primary Education, Govt. of Bihar,
                        Vikash Bhavan, Patna
                    3. The Deputy Development Commissioner, (Up-Vikash
                        Ayukta), Saran, Chapra
                    4. The District Education Officer, Saran, Chapra
                    5. The District Education Superintendent (Zila Shiksha
                        Adhikshak) -cum- District Programme Co-ordinator
                        (Zila Karyakarama Samanwayak) Sarva Shiksha
                        Abhiyan, Saran, Chapra
                    6. The Block Development Officer -cum- Block
                        Education Extension Officer (Prakhand Shiksha Prasar
                        Padadhikari), Marhaurah, Saran
                    7. Shri Mohan Prasad, son of late Dharikshan Prasad,
                        resident of village- Attah Purab Tola, P.O and P.S.
                        Marhourah, District Saran
                    8. Smt. Ramawati Devi, wife of Shri Jamadar Ram,
                        resident of village- Attah Purab Tola, P.O and P.S.
                        Marhourah, District Saran
                    9. Shri Tuntun Sharma, son of not known, School
                        Teacher, Mirjapur Madhya Vidalya, P.O.- Mirjapur,
                        P.S. Marhourah, District Saran
                    10. Smt. Sabanam, wife of Md. Noor Hassan, the
                        Mukhiya, Silhauri Gram Panchayat Raj, P.S.
                        Marhaurah, Saran
                    11. Shri Paras Nath Bhagat, S/o not known, the
                        Headmaster, Rajkiya Prathmik Vidalya, Attah, Purab
                        Tola, P.S. Marhourah, Saran ...                .. Respondents
                                   ----------------------------------

02/ 10.08.2011 Sri Madhaw Prasad Yadav, learned counsel

for the petitioner states that the prayer made in the
2

writ petition has become infructuous, which is,

accordingly, disposed of.

Arjun/                               ( V. N. Sinha, J.)