Patna High Court – Orders
Anil Saw Mill vs The State Of Bihar &Amp; Ors on 3 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2231 of 2006
ANIL SAW MILL THROUGH PROP. UMESH KUMAR
SINGH, SON OF BALDEO KUNWAR, RESIDENT OF VILLAGE- THIKANA, P.S.-
KATHAIA, DISTRICT- MUZAFFARPUR :--- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY ENVIRONMENT, FOREST, BIHAR.
3. P.C.C.F. (PRINCIPAL CHIEF CONSERVATOR OF FOREST,
BIHAR), PATNA.
4. THE CONSERVATOR OF FOREST, TIRHUT DIVISION,
MUZAFFARPUR.
5. D.F.O. (THE DIVISIONAL FOREST OFFICER,
MUZAFFARPUR).
6. THE DISTRICT MAGISTRATE, MUZAFFARPUR :---
RESPONDENTS.
-----------
2. 03.02.2011. Counsel for the petitioner states that
the writ petition be permitted to be
withdrawn, which is, accordingly, disposed of.
(V.N.Sinha,J.)
P.K.P.