Patna High Court – Orders
Rambha Devi vs The State Of Bihar &Amp; Ors on 7 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3571 of 2008
RAMBHA DEVI, WIFE OF NEERAJ KUMAR, RESIDENT OF VILLAGE
MACHHARGANWA, P.S. YOGAPATTI, DISTRICT WEST CHAMPARAN. --- PETITIONER
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, DEPARTMENT OF SOCIAL WELFARE, BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE, BETTIAH, DISTRICT WEST CHAMPARAN.
4. THE BLOCK DEVELOPMENT OFFICER, BLOCK YOGAPATTI, DISTRICT WEST
CHAMPARAN.
5. THE CHILD DEVELOPMENT PROJECT OFFICER, BLOCK YOGAPATTI, DISTRICT
WEST CHAMPARAN.
6. THE MUKHIYA, MACHHARGANWA PANCHAYAT, BLOCK YOGAPATTI,
DISTRICT WEST CHAMPARAN.
7. PANCHAYAT SEVAK, MACHHARGANWA PANCHAYAT, BLOCK YOGAPATTI,
DISTRICT WEST CHAMPARAN.
8. SARSWATI DEVI, WIFE OF GAURI SHANKAR PRASAD, RESIDENT OF VILLAGE
KUMARAPATTI, PANCHAYAT BASOPATTI, P.S. YOGAPATTI, DISTRICT WEST
CHAMPARAN.
9. THE MUKHIYA, BASOPATTI PANCHAYAT, BLOCK YOGAPATTI, DISTRICT
WEST CHAMPARAN. --- RESPONDENTS.
-----------
2 7.4.2011 Mr. Sanjay Kumar No. 7, counsel appearing on behalf
of the petitioner prays that he may be permitted to withdraw this
writ application.
Prayer is allowed and this writ application is dismissed
as withdrawn.
Sanjay ( Sheema Ali Khan, J.)