IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3100 of 2007
1. Ram Naresh Thakur, SON OF LATE GAYA PRASAD THAKUR,
RESIDENT OF VILLAGE- NAWALPUR MISHRAULIA, P.O.- SIHO,
POLICE STATION- SAKRA, DISTRICT- MUZAFFARPUR.
2. ANAMIKA KUMARI, WIFE OF SHRI RAM NARESH THAKUR,
RESIDENT OF VIFLLAGE- NAWALPUR MISHRAULIA, P.O.- SIHO,
POLICE STATION- SAKRA, DISTRICT- MUZAFFARPUR :---
PETITIONERS.
Versus
1. The State Of Bihar THROUGH ITS SECRETARY-CUM-
COMMISSIONER, DEPARTMENT OF SCIENCE AND
TECHNOLOGY, TECHNOLOGY BHAWAN, BAILEY ROAD,
PATNA.
2. DIRECTOR, DEPARTMENT OF SCIENCE AND TECHNOLOGY
TECHNOLOGY BHAWAN, BAILEY ROAD, PATNA.
3. INCHARGE PRINCIPAL-CUM-CO-ORDINATOR COMMUNITY
POLYTECHNIC CELL, GOVERNMENT WOMEN'S
POLYTECHNIC, MUZAFFARPUR.
4. DIRECTOR, NATIONAL INSTITUTE OF TECHNICAL
TEACHER'S TRAINING AND RESEARCH UNDER MINISTRY OF
HUMAN RESOURCES DEVELOPMENT (DEPARTMENT OF
HIGHER EDUCATION), GOVERNMENT OF INDIA, BLOCK-FC,
SECTOR III, SALT LAKE CITY, CALCUTTA- 700091.
----------------------------------
2. 12.09.2011. Learned counsel for the petitioners has
chosen to withdraw the writ petition in view of the
contents of sub-paragraph VII of paragraph 4 of the
counter affidavit filed on behalf of Respondent Nos. 1,2.
The writ petition is, accordingly, dismissed as
withdrawn. In case the authorities decide to grant
weightage to the employees of the Community
Polytechnics, the case of the petitioners be also
considered for such benefit in accordance with law.
P.K.P. (V.N.Sinha,J.)