Patna High Court – Orders
Dhirendra Prasad Singh vs The Union Of India &Amp; Ors on 18 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7411 of 2006
DHIRENDRA PRASAD SINGH, SON OF DEV NARAYAN
SINGH, SENIOR POINTS MAN AT NARKATIAGANJ IN THE SAMASTIPUR
DIVISION OF E.C.RAILWAY AT AND P.O.- NARKATIAGANJ, DISTRICT- WEST
CHAMPARAN :---PETITIONER.
Versus
1.THE UNION OF INDIA THROUGH GENERAL MANAGER,
E.C. RLY, HAJIPUR AT, P.O. HAJIPUR.
2. THE GENERAL MANAGER, E.C.RAILWAY, HAJIPUR AT AND P.O.- HAJIPUR,
DISTRICT- VAISHALI.
3. THE DIVISIONAL RAILWAY MANAGER, E.C. RAILWAY, SAMASTIPUR AT AND
P.O. & DISTRICT- SAMASTIPUR.
4. THE SECRETARY, EAST CENTRAL RAILWAY, KARMCHARI UNION,
NARKATIA BRANCH AT NARKATIAGANJ, P.O.- NARKATIAGANJ, P.O.
NARKATIAGANJ, DISTRICT-
5. THE PRESIDENT, EAST CENTRAL RAILWAY KARMACHARI UNION,
NARKATIAGANJ, P.O. NARKATIAGANJ, DISTRICT- E :--RESPONDENTS.
-----------
2. 18.04.2011. Learned counsel for the petitioner states that
he may be permitted to withdraw the writ petition,
which is disposed of.
( V.N.Sinha, J.)
P.K.P.