Patna High Court – Orders
Ram Bilas Shukla vs The State Of Bihar & Ors on 18 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12367 of 2007
Ram Bilas Shukla, S/o Late Janak Shukla, Resident of Village - Anandpur,
Gangaulia, P.O. - Ajitpur, P.S. - Saraiya, District - Muzaffarpur. .
--------- Petitioner
Versus
1. The State Of Bihar
2. The District Superintendent of Education, Vaishali, District - Vaishali at
Hazipur.
3. The District Provident Fund Officer, Vaishali, District - Vaishali at Hajipur
4. The Accountant General, Bihar, Patna.
--------- Respondents
-----------
3 18.07.2011 Sri Vijay Kumar Singh, learned counsel for the petitioner in
presence of Sri Rajendra Kumar Jha, learned AC to GP No. 18, who
appears on behalf of respondent nos. 1 to 3/State and Sri Sudhir Singh,
learned counsel appearing on behalf of respondent no. 4/Accountant
General, Bihar, Patna, submits that during the pendency of the writ
petition all the grievances of the petitioner have already been redressed.
Accordingly, the writ petition stands disposed of.
(Rakesh Kumar, J.)
Praful