Patna High Court – Orders
Shiv Shankar Sanam vs The State Of Bihar &Amp; Ors on 4 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12762 of 2010
1. SHIV SHANKAR SANAM S/O CHHATRAPATI SINGH
R/O VILL MAHMODPUR, BALWA, P.S.HARNAUT,
DISTT-NALANDA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, DEPARTMENT OF HUMAN RESOURCES
DEVELOPMENT GOVERNMENT OF BIHAR, PATNA.
2. THE DIRECTOR PRIMARY EDUCATION BIHAR,
PATNA.
3. THE DISTRICT MAGISTRATE , NALANDA.
4. THE DISTRICT SUPERINTENDENT OF EDUCATION
NALANDA.
5. THE MEMBER DISTRICT TEACHER EMPLOYMENT
APPELLATE AUTHORITY NALANDA.
6. THE BLOCK DEVELOPMENT OFFICER HARNAUT,
NALANDA.
7. THE BLOCK EDUCATION EXTENSION OFFICER
HARNAUT, NALANDA.
8. THE MUKHIYA, GRAM PANCHAYAT RAJ KOLABA,
HARNAUT, NALANDA
9. THE PANCHAYAT SECRETARY GRAM PANCHAYAT
RAJ KOLABA, HARNAUT, NALANDA.
10. SHAMBHU KUMAR PATEL S/O SIYA SHARAN
SINGH R/O VILL SIRSI, P.O.SIRSI DINARA,
P.S.HARNAUT, DISTT-NALANDA
-----------
2. 04.04.2011 After some arguments, learned counsel
for the petitioner seeks liberty to withdraw this writ
application to avail the remedy which may be
available to him with regard to his claim.
This application is dismissed as
withdrawn.
Anand Kr. ( Ajay Kumar Tripathi, J.)