Patna High Court – Orders
Shabana Pravin vs The State Of Bihar &Amp; Ors on 15 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.184 of 2009
SHABANA PRAVIN, W/O MD ISTAQ, R/O VILLAGE AND
POST-YAMUNIA, P.S.-SAHUPARWATTA, DISTRICT-
BHAGALPUR. ..................PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT MAGISTRATE, BHAGALPUR.
3. THE SUB DIVISIONAL MAGISTRATE, NAUGACHIA,
DISTRICT-BHAGALPUR.
4. THE BLOCK DEVELOPMENT OFFICER, NAUGACHHIA,
DISTRICT-BHAGALPUR.
5. THE CHILD DEVELOPMENT PROJECT OFFICER,
PROJECT OFFICE NAUGACHHIA BLOCK, DISTRICT-
BHAGALPUR.
6. THE SENIOR LADY SUPERVISOR, PROJECT
OFFICE-NAUGACHHIA BLOCK, DISTRICT-BHAGALPUR.
7. MUKHIYA, JAMUNIA GRAM PANCHAYAT, BLOCK-
NAUGACHHIA, DISTRICT-BHAGALPUR.
8. SHRI KRISHNA KINKER GHOSH, PANCHAYAT
SECRETARY, JAMUNIA GRAM PANCHAYAT BLOCK-
NAUGACHHIA, DISTRICT-BHAGALPUR.
9. PRINCIPAL/HEAD MAULVI, CHAK DARIA MADARSA,
P.S.-SABOUR (LODIPUR), DISTRICT-BHAGALPUR.
10.DILWAR JAHAN, W/O MD. MERAJ, R/O VILLAGE
AND POST-YAMUNIA, P.S.-SAHU PARWATTA,
DISTRICT-BHAGALPUR. ..................RESPONDENTS.
-----------
2 15.03.2011 Learned counsel for the petitioner
submits that the grievances of the petitioner
have been redressed and, therefore, he seeks
permission to withdraw this application.
Permission is granted. This
application is dismissed as withdrawn.
Arvind/ ( J. N. Singh, J.)