High Court Patna High Court - Orders

Mahendra Prasad Yadav vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Mahendra Prasad Yadav vs The State Of Bihar &Amp; Ors on 18 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.547 of 2006
               MAHENDRA PRASAD YADAV, SON OF LATE RAM BACHAN RAI,
RESIDENT OF ANKOPUR NAGWAN, P.S.- JANIPUR, DISTRICT- PATNA :--- PETITIONER
                                            Versus
                                1. THE STATE OF BIHAR
                2. THE COMMISSIONER AND SECRETARY, DEPARTMENT OF
                    ENVIRONMENT AND FOREST, GOVERNMENT OF BIHAR.
                         3. THE DISTRICT MAGISTRATE, PATNA.
               4. THE VAN PRAMANDAL PADADHIKARI-CUM-ANUGYAPAN
               PADADHIKARI, VAN PRAMANDAL PRAMANDAL, NAHRU NAGAR,
                                 PATNA :--- RESPONDENTS.
                                          -----------

2. 18.01.2011. After some argument learned

counsel for the petitioner has chosen to

withdraw this writ petition with liberty to

avail internal remedies available to him in

accordance with law. He is at liberty to do

so.

Writ application stands dismissed

as withdrawn.

(V.N.Sinha,J.)
P.K.P.