High Court Patna High Court - Orders

Sunil Kumar Thakur vs The State Of Bihar &Amp; Ors on 4 March, 2011

Patna High Court – Orders
Sunil Kumar Thakur vs The State Of Bihar &Amp; Ors on 4 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.1041 of 2010
                 1. SUNIL KUMAR THAKUR S/O LATE BALRAM THAKUR R/O
                 VILL MAJDIA,P.O.MURADPUR DEVIPUR,P.S.KURSELA,DISTT-
                 KATIHAR
                                           Versus
                 1. THE STATE OF BIHAR THROUGH THE SECRETARY HUMAN
                 RESOURCES DEVELOPMENT DEPARTMENT GOVERNMENT
                 OF BIHAR, PATNA
                 2. THE SECRETARY, HUMAN RESOURCES DEVELOPMENT
                 DEPARTMENT GOVERNMENT OF BIHAR,PATNA
                 3. THE DIRECTOR , SECONDARY EDUCATION BIHAR, PATNA
                 4. THE REGIONAL DEPUTY DIRECTOR EDUCATION, PURNEA
                 DIVISION, PURNEA
                 5. THE COLLECTOR CUM DISTRICT MAGISTRATE PURNEA
                 6. THE DISTRICT EDUCATION OFFICER PURNEA
                 7. THE SUB-DIVISIONAL EDUCATION OFFICER PURNEA
                 8. THE DISTRICT EDUCATION OFFICER ARARIA
                 9. THE CONDUCTING OFFICER-CUM-DISTRICT EDUCATION
                 OFFICER KATIHAR
                 10. THE DISCIPLINARY AUTHORITY -CUM-DISTRICT
                 EDUCATION OFFICER KISHANGANJ
                 11. THE DISTRICT SUPERINTENDENT OF EDUCATION
                 PURNEA
                                       -----------

03. 4.3.2011 Learned counsel for the petitioner informs the Court

that since suspension of the petitioner has been revoked, the writ

application has lost its meaning.

The writ application is dismissed as not pressed.

rkp                                     (Ajay Kumar Tripathi,J.)