Patna High Court – Orders
Suresh Prasad Singh vs The State Of Bihar & Ors on 28 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1483 of 2007
Suresh Prasad Singh S/o late Lukho Prasad, R/o Village-Sadpur,
P.S.-Sahebpur Kamal, District-Begusarai, Bihar.
.......Petitioner
Versus
1. The State Of Bihar.
2. The Director, Panchayati Raj Bihar, Patna.
3. The District Magistrate, Begusarai, Bihar.
4. The District Panchayati Raj Officer, Begusarai.
5. The Block Development Office, Sahebpur Kamal (Begusarai),
Bihar.
...........Respondents
-----------
02 28.07.2011 After some argument, learned counsel for the petitioner
has chosen to withdraw the writ petition with liberty to pursue the relief
prayed for in the writ petition departmentally.
The application stands disposed off.
(V.N. Sinha, J.)
Safik