High Court Patna High Court - Orders

Shahnawaz Alam &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 December, 2010

Patna High Court – Orders
Shahnawaz Alam &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.4086 of 2010

                 1. SHAHNAWAZ ALAM S/O MD. EHTESHAMUL HAQUE
                 R/O VILL BAGAL BARI,P.S.PAHARKATTA,DISTT-
                 KISHANGANJ
                 2. ANJANA DEVI W/O BASANT LAL KARMKAR R/O
                 VILL PHULHARA,P.S.PAHARKATTA,DISTT-
                 KISHANGANJ
                 3. MITHU DAS W/O PRADEEP KUMAR DAS R/O VILL
                 DAMUL BARI,P.S.PAHARKATTA,DISTT-KISHANGANJ
                 4. ROSAN ARA BANU W/O MD. SHAMIM ALAM R/O
                 VILL BEL POKHAR,P.S.PAHARKATTA,DISTT-
                 KISHANGANJ

                                              Versus

                 1. THE STATE OF BIHAR
                 2. THE PRINCIPAL SECRETARY,DEPARTMENT OF
                 HUMAN RESOURCES AND DEVELOPMENT GOVT.OF
                 BIHAR,PATNA
                 3. THE DIRECTOR ,PRIMARY EDUCATION
                 BIHAR,PATNA
                 4. THE DISTRICT SUPERINTENDENT OF EDUCATION
                 KISHANGANJ
                 5. THE BLOCK EDUCATION AND EXTENSION OFFICER
                 POTHIA BLOCK,KISHANGANJ
                 6. THE MEMBER ,DISTRICT (TEACHERS EMPLOYMENT
                 ) APPELLATE TRIBUNAL KISHANGANJ
                 7. THE MUKHIYA JAHANGIRPUR PANCHAYAT
                 ,POTHIA BLOCK,KISHANGANJ
                 8. THE PANCHAYAT SECRETARY,JAHANGIRPUR
                 PANCHAYAT POTHIA BLOCK,DISTT-KISHANGANJ
                 9. SMT. NAJEDA KHATOON D/O MD. TASIRUDDIN R/O
                 VILL MAHESHMARA,P.S.PAHARKATTA,DISTT-
                 KISHANGANJ
                                       -----------

2 16/12/2010 Mr. Pramod Kumar, learned counsel for the

petitioners seeks liberty to withdraw this writ application.
-2-

It is dismissed as not pressed in view of the fact that the

writ application has become infructuous.

AMIN/                   (Ajay Kumar Tripathi, J.)