Patna High Court – Orders
The State Of Bihar &Amp; Ors vs Duniya Lal Rai on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1319 of 2009
1. The State Of Bihar
2. The Director of Secondary Education, Budha Marg, Patna, Bihar
3. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
4. Regional Deputy Director of Education, Munger
5. District Education Officer, Begusarai
6. District Magistrate, Begusarai
7. The Deputy Director of Secondary Education, Budh Marg, Patna
Respondents/Appellants
Versus
Ram Sudin Mahto, son of Late Dhanik Lal Mahto, resident of village-Bishanpur,
P.S. Bhagwanpur, District-Begusarai ........ Petitioner/Respondent
With
LPA No.1321 of 2009
1. The State Of Bihar
2. The Director of Secondary Education, Government of Bihar, Budha Marg,
Patna,
3. The Deputy Director of Secondary Education, Government of Bihar, Budh
Marg, Patna
4. The Regional Deputy Director of Education, Darbhanga Division, Darbhanga
5. The Regional Deputy Director of Education, Munger
6. The District Education Officer, Begusarai
7. The District Magistrate, Begusarai
8. The Head Master, Government High School, Banwaripur, Begusarai
............ Respondents/Appellants
Versus
KAUSHAL KISHORE, son of Ram Charan Mahto, resident of village-Mahdauli,
Police Station-Bhagwanpur District-Begusarai
With
LPA No.1337 of 2009
1. The State Of Bihar
2. The Director of Secondary Education, Government of Bihar, Budha Marg,
Patna-1
3. The Deputy Director of Secondary Education, Government of Bihar, Budh
Marg, Patna-1
4. The Regional Deputy Director of Education, Darbhanga Division, Darbhanga
5. The Regional Deputy Director of Education, Munger
6. The District Education Officer, Begusarai
7. The District Education Officer, Samastipur
8. The District Magistrate, Begusarai
9. The Head Master, Karisingh Government High School, Gorsisai, Samastipur
............ Respondents/Appellants
Versus
CHANDRA BHUSHAN KUMAR, son of Mouzi Gopa, resident of village-
Chhatritole, P.S.-Teghra, District-Begusarai ..... Petitioner/Respondent
2
With
LPA No.1326 of 2009
1. The State Of Bihar
2. The Director Secondary Education, Government of Bihar, Budha Marg,
Patna,
3. The Deputy Director of Secondary Education, Government of Bihar, Budh
Marg, Patna
4. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
5. Regional Deputy Director of Education, Munger
6. The District Education Officer, Begusarai
7. The District Magistrate, Begusarai
.......... Respondents/Appellants
Versus
MAHENDRA KUMAR YADAV, son of Late Jhari Lal Yadav, resident of village-
Dhakjari, P.S.-Mansoorchak, District-Begusarai... Petitioner/Respondent
With
LPA No.1340 of 2009
1. The State Of Bihar
2. The Director, Secondary Education, Government of Bihar, Budha Marg,
Patna,
3. Deputy Director of Secondary Education, Government of Bihar, Budh Marg,
Patna
4. The Regional Deputy Director of Education, Darbhanga Division, Darbhanga
5. The Regional Deputy Director of Education, Munger
6. The District Education Officer, Begusarai
7. The District Magistrate, Begusarai
....... Respondents/Appellants
Versus
DUNIYA LAL RAI, son of Charitra Rai, resident of village-Chakka Sahilori, P.S.-
Bhagwanpur, District-Begusarai . Petitioner/Respondents
With
LPA No.1345 of 2009
1. The State Of Bihar
2. The Director, Secondary Education, Government of Bihar, Budha Marg,
Patna-1
3. The Deputy Director of Secondary Education, Government of Bihar, Budh
Marg, Patna-1
4. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
5. Regional Deputy Director of Education, Munger
6. The District Education Officer, Begusarai
7. The District Magistrate, Begusarai
....... Respondents/Appellants
Versus
UPENDRA PRASAD CHOURASIA, son of Ramdeo Chourasia resident of village-
Banwaripur, P.S.-Bhagwanpur, District-Begusarai ... Petitioner/Respondents
3
With
LPA No.1339 of 2009
1. The State Of Bihar
2. The Director, Secondary Education, Government of Bihar, Budha Marg,
Patna,
3. The Deputy Director of Secondary Education, Government of Bihar, Budh
Marg, Patna
4. Regional Deputy Director of Education, Darbhanga Division, Darbhanga
5. Regional Deputy Director of Education, Munger
6. The District Education Officer, Begusarai
7. The District Magistrate, Begusarai
....... Respondents/Appellants
Versus
BANGALI SAH, son of Sri Phucho Sah, resident of village Dahiya, P.S. -
Bhagwanpur, District-Begusarai ...... Petitioner/Respondent
-----------
5/- 22.02.2011 Taking note of the Registry dated 21.02.2011 this
appeal does not survive in view of the dismissal of the limitation
petition, accordingly, these LPAs are dismissed.
(T. Meena Kumari, J. )
(C. M. Prasad, J.)
Ashwini/-