Patna High Court – Orders
Ram Pravesh Singh Yadav &Amp; Anr vs The State Of Bihar &Amp; Ors on 6 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 9082 of 2008
1 Ram Pravesh Singh Yadav, son of Dhanraj Yadav, resident of village - Dahia,
P O & P S - Durgawati, District - Kaimur
2 Zakir Ali, son of Asraf Ali, resident of Sawath, P O & P S - Durgawati, Dist -
Kaimur - Petitioners
Versus
1 The State of Bihar
2 Collector, Kaimur
3 District Superintendent of Education -cum- Co-ordinator Sarva Shiksha
Abhiyan, Kaimur
4 Block Education Extension Officer, Durgawati, Kaimur
5 Block Development Officer, Durgawati, Kaimur
6 Mukhiya, Gram Panchayat Sawath, Durgawati, District - Kaimur
7 Bihari Singh, son of Sh Ramkrit Singh, resident of village - Hasanpur, P O &
P S - Durgawati, District - Kaimur
8 Akhlaque Ahmad, son of Md Murtaza Ali, resident of Durgawati, P O & P S -
Durgawati, District - Kaimur - Respondents
-----------
2 06.07.2010 Learned counsel for the petitioners, upon instructions, states
that he has been instructed not to press this application.
This application is dismissed as not pressed.
M.E.H./ (Navaniti Prasad Singh)