Patna High Court – Orders
Deep Lal Roy vs The State Of Bihar & Ors on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.789 of 2007
DEEP LAL ROY, SON OF LATE REKHA ROY, VILLAGE BASTI
JALAL, POST OFFICE SITAL PUR, POLICE STATION
DIGHWARA, DISTRICT CHAPRA.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
GOVT. OF BIHAR, PATNA.
2. THE CANE COMMISSIONER, GOVERNMENT OF BIHAR,
PATNA.
3. THE DEPUTY DIRECTOR, SUGARCANE DEVELOPMENT,
MOTIHARI, EAST CHAMPARAN.
4. THE ASSISTANT DIRECTOR, SUGARCANE DEVELOPMENT,
GOPALGANJ.
-----------
02. 19.07.2011 Counsel for the petitioner has chosen to
withdraw the writ petition in the light of the averments
made in the counter affidavit with liberty to raise the
grievance, if any before the competent authority.
With the liberty aforesaid, the writ petition is
dismissed as withdrawn.
( V. N. Sinha, J.)
Rajesh/