Patna High Court – Orders
Soni Kumari vs The State Of Bihar &Amp; Ors on 18 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4373 of 2008
SONI KUMARI, WIFE OF ANIL MEHTA, RESIDENT OF VILLAGE TIKULIYA, P.S.
KUMAR KHAND, P.O. BISHANPUR BAZAR, DISTRICT MADHEPURA. - PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH SECRETARY, WELFARE DEPARTMENT,
BIHAR, PATNA.
2. THE COLLECTOR-CUM-DISTRICT MAGISTRATE, MADHEPURA.
3. THE DISTRICT WELFARE OFFICER, MADHEPURA.
4. THE DEPUTY DEVELOPMENT COMMISSIONER, MADHEPURA.
5. THE BLOCK DEVELOPMENT OFFICER/ANCHALADHIKARI, KUMAR KHAND,
DISTRICT MADHEPURA.
6. THE CHILD DEVELOPMENT PROJECT OFFICER-CUM-THE CHAIRMAN,
SELECTION COMMITTEE OF CHILD DEVELOPMENT SERVICE SCHEME,
ANCHAL KUMAR KHAND, DISTRICT MADHEPURA.
7. THE MUKHIA-CUM-MEMBER OF SELECTION COMMITTEE OF CHILD
DEVELOPMENT SERVICE SCHEME, ANCHAL KUMAR KHAND, DISTRICT
MADHEPURA.
8. THE SECRETARY OF GRAM PANCHAYAT RAJ BISHANPUR BLOCK KUMAR
KHAND, DISTRICT MADHEPURA.
9. RUBY KUMARI, WIFE OF DILIP MEHTA, RESIDENT OF VILLAGE TIKULIA,
WARD NO. 11, P.O. BISHANPUR BAZAR, P.S. KUMAR KHAND, DISTRICT
MADHEPURA.
10. LILA KUMARI, WIFE OF RABINDRA KUMAR, RESIDENT OF VILLAGE TIKULIA,
P.O. BISHANPUR BAZAR, P.S. KUMAR KHAND, DISTRICT MADHEPURA.
---- RESPONDENTS.
-----------
3 18.4.2011 Mr. Rajesh Kumar, 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as withdrawn.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.)