High Court Patna High Court - Orders

Ritu Kumar vs The State Of Bihar &Amp; Ors on 30 November, 2010

Patna High Court – Orders
Ritu Kumar vs The State Of Bihar &Amp; Ors on 30 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.879 of 2007
                 Ritu Kumari, W/o-Shri Vikash Kumar @ Vibha Kumar, resident of village-
                 Hanuman Nagar Chaura, P.S.-Madhepura, District-Madhepura.
                                                                           -Petitioner.
                                         VERSUS

            1.   The State of Bihar.
            2.   District Magistrate, Madhepura.
            3.   District Welfare Officer, Madhepura.
            4.   Child Development Project Officer, Madhepura.
            5.   Mukhiya, Maheshua Panchayat, Block and District-Madhepura.
            6.   Block Development Officer, District-Madhepura.
            7.   Premlata Kumari, W/o-Ranjan Kumar, R/o-Hanuman Nagar Chaura, Ward
                 no.19, Panchayat Maheshua, P.S. & District-Madhepura.     -Respondents.
                                            -----------

02 30.11.2010 Learned counsel for the petitioner states that the

grievances of the petitioner have been fulfilled and, as such, he has

instruction not to press this application.

This application is dismissed as withdrawn.

     Trivedi/                                 (Navaniti Prasad Singh, J.)