IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3516 of 2007
Raj Pravesh Thakur son of Shri Rajendra Thakur, resident
of village Paithna, P.S. Vaina, P.O. Bhagan Bigha, District
Nalanda ... ... Petitioner
Versus
1. The State Of Bihar
2. The Inspector General, Prisons, Bihar Home (Jail)
Department, Old Secretariat, Patna
3. The Superintendent, District Jail Katihar, Distt. Katihar
4. Jitendra Kumar at present Superintendent, District Jail
Begusarai, Distt. Begusarai .. . Respondents
----------------------------------
02/ 15.09.2011 After some argument, learned counsel for
the petitioner has chosen to withdraw the writ
petition, which is, accordingly, permitted to be
withdrawn with liberty to the petitioner to avail the
remedy of appeal against the order bearing Memo
No. 1518 dated 21.07.2006 passed by the
Superintendent, Divisional Jail, Katihar, Annexure-3,
which should be disposed of as early as possible, in
any case within three months from the date of receipt
of the memo. of appeal.
Arjun/ ( V. N. Sinha, J.)