Patna High Court – Orders
Yogendra Prasad Rai @ Yogendra … vs The State Of Bihar & Ors on 28 April, 2014
IN THE HIGH COURT OF JUDICATURE AT PATNA Civil Writ Jurisdiction Case No.3341 of 2011 ====================================================== 1. Yogendra Prasad Rai @ Yogendra Pd.Yadav S/O Late Dhanik Lal Rai R/O Moh.- Bahadhurpur Ward No.- 29, P.S.- Samastipur, Distt.- Samastipur 2. Shila Kumari D/O Late Ayodha Prasad R/O Moh.- Kabir Asram Mal Gudam Chowk, Ward No.- 25, P.S.- Samastipur, Distt.- Samastipur 3. Most. Sawitri Devi W/O Ayodha Prasad R/O Moh.- Kabir Asram Mal Gudam Chowk, Ward No.- 25, P.S.- Samastipur, Distt.- Samastipur 4. Ram Sewak Sahni S/O Dular Chandra Sahni R/O Moh.- Kabir Asram Mal Gudam Chowk, Ward No.- 25, P.S.- Samastipur, Distt.- Samastipur 5. Uday Prakash S/O Late Jamun Ram R/O Moh.- Kabir Asram Mal Gudam Chowk, Ward No.- 25, P.S.- Samastipur, Distt.- Samastipur 6. Kailash Ram S/O Late Jamun Ram R/O Moh.- Kabir Asram Mal Gudam Chowk, Ward No.- 25, P.S.- Samastipur, Distt.- Samastipur .... .... Petitioners Versus 1. The State Of Bihar Throguh The Chief Secretary, Govt. Of Bihar, Patna 2. The Distt. Magistrate Samastipur 3. The Dy. Collector Of Land Reforms Samastipur 4. The Anchala Adhikari Anchal- Samastipur, Distt.- Samastipur 5. Banarsi Rai S/O Late Bhadhur Rai R/O Village- Bhadhurpur, Ward No.- 29, P.S.- Town, Distt.- Samastipur .... .... Respondents ====================================================== Appearance : For the Petitioner/s : Mr. Mukesh Kumar For the Respondent/s : Mr. S.D. Sanjay AAG12 ====================================================== CORAM: HONOURABLE MR. JUSTICE NAVANITI PRASAD SINGH ORAL ORDER
5 28-04-2014 Learned counsel for the petitioners sought relief to
withdraw this writ petition to pursue other remedy that may be
available to him under the Bihar Land Tribunal Act, 2009.
Leave is granted and this writ petition is, accordingly,
disposed of. If any such application is filed before the Tribunal or
Patna High Court CWJC No.3341 of 2011 (5) dt.28-04-2014
Page 2
any authority, it would be taken up on its merits and disposed of in
accordance with law.
(Navaniti Prasad Singh, J)
MPS/-