IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Writ Jurisdiction Case No.11279 of 2010
1. Ranjeet Kumar Jha S/O Sri Kapileshwar Jha R/O Vill.- Tardiha, P.S.-
Jagdishpur, Distt.- Bhagalpur
2. Ahad Md. Noor Ahmad S/O Sri Md. Mohit R/O Village + P.O.-
Jabbarchak, P.S.- Tatarpur, Distt.- Bhagalpur
3. Kaushal Kishore Jha S/O Sri Kapileshwar Jha R/O Vill.- Tardiha, P.S.-
Jagdishpur, Distt.- Bhagalpur
4. Deo Narayan Sharma S/O Late Chedi Sharma R/O Vill.- Fatehpur,
P.O. Jagdishpur, P.S.- Jagdishpur, Distt.- Bhagalpur
5. Om Prakash Upadhyay S/O Sri Kritya Nand Upadhyay R/O Vill.-
Bajani, P.S.- Jagdishpur, Distt.- Bhagalpur
6. Md. Mohiuddin S/O Md. Sahul R/O Vill.- Purani, P.S.- Jagdishpur,
Distt.- Bhagalpur
7. Md. Munazerul Hussain S/O Late Usman Gani R/O Vill.- Purani, P.S.-
Jagdishpur, Distt.- Bhagalpur
8. Subhash Prasad Sharma S/O Late Bhudeo Prasad Sharma R/O Vill.-
Mustazapur, P.O.- Purani, P.S.- Jagdishpur, Distt.- Bhagalpur
Versus
1. The State Of Bihar
2. The District Magistrate, Bhagalpur
3. The District Public Education Officer, Bhagalpur
4. The Programme Officer Adult Education, Sabour, Distt.- Bhagalpur
5. The Principal Secretary Human Resources Department, Bihar, Patna
6. Formal Education Invigilator, Jagdishpur, Bhagalpur
7. The Director, Public Education Directorate, Bihar, Patna
-------
2. 08.08.2011 Heard learned Counsel for the petitioners and the learned Counsel
for the State.
This matter has been listed under the heading “For Orders” at the
request of the petitioners that the claim stands covered by a decision of this
Court in CWJC No. 8418 of 2010.
Learned Counsel for the parties are unanimous in their submission
that this writ application may be disposed in similar terms as CWJC No.
8418 of 2010.
The writ application is disposed in similar terms.
Snkumar/- (Navin Sinha,J.)