High Court Patna High Court - Orders

Shyam Sundar Pandey vs The State Of Bihar &Amp; Ors on 16 March, 2011

Patna High Court – Orders
Shyam Sundar Pandey vs The State Of Bihar &Amp; Ors on 16 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.8665 of 2006
         SHYAM SUNDAR PANDEY, S/O LATE BANWARI PANDEY,
         R/O VILL.- GANGARA, P.S.- GIDHAUR, DISTT.- JAMUI.
                                                      ................. PETITIONER
                                    VERSUS
           1. THE STATE OF BIHAR
           2. THE DIRECTOR, PRIMARY EDUCATION, NEW SECRETARIAT,
              BIHAR, PATNA.
           3. THE DISTRICT MAGISTRATE, JAMUI, DISTT.- JAMUI.
           4. THE DISTRICT SUPERINTENDENT OF EDUCATION-CUM-SUB-
              DIVISIONAL EDUCATION OFFICER, JAMUI, DISTT.- JAMUI.
           5. THE BLOCK EDUCATION EXTENSION OFFICER, JHAJHA, DISTT.-
              JAMUI.
           6. THE HEADMASTER-IN-CHARGE, PRIMARY SCHOOL, KATHBAJARA
              JHAJHA-2, DISTRICT - JAMUI.
           7. THE     DRAWING         AND  DISBURSING      OFFICER-CUM-THE
              HEADMASTER IN CHARGE, MIDDLE SCHOOL, KARAHARA,
              JHAJHA, DISTRICT - JAMUI.
                                                           ..... RESPONDENTS
                          -----------

3 16.03.2011 Learned counsel for the petitioner, Sri Amar

Prakash in presence of Sri Indeshwari Prasad Mandal, learned

A.C. to Govt. Advocate No. 7, submits that during the pendency

of the writ petition grievances of the petitioner have already

been redressed, and as such, he does not want to press this

petition.

Petition stands dismissed as not pressed.

(Rakesh Kumar, J.)

Praful