High Court Patna High Court - Orders

Subhash Chandra Maharaj vs The State Of Bihar &Amp;Ors on 30 November, 2010

Patna High Court – Orders
Subhash Chandra Maharaj vs The State Of Bihar &Amp;Ors on 30 November, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.5071 of 2008
  SUBHASH CHANDRA MAHARAJ SON OF LATE BALDEO MAHRAJ, RESIDENT OF
   MATRIASHISH BUILDING, POSTAL PARK, P.S.-JAKKANPUR, DISTRICT-
     PATNA, AT PRESENT POSTED AS S.D.O.,ROAD SUB-DIVISION, ROAD
    CONSTRUCTION DEPARTMENT, GOVERNMENT OF BIHAR, ARA, BHOJPUR.
                                    ...............PETITIONER.
                                  Versus
                         1. THE STATE OF BIHAR.
      2. THE PRINCIPAL SECRETARY, ROAD CONSTRUCTION DEPARTMENT,
                      GOVERNMENT OF BIHAR, PATNA.
       3. THE ENGINEER IN CHIEF, ROAD CONSTRUCTION DEPARTMENT,
                      GOVERNMENT OF BIHAR, PATNA.
    4. THE CHIEF ENGINEER, SOUTH BIHAR ( DECHANICAL) AREA, ROAD
                    CONSTRUCTION DEPARTMENT, PATNA.
      5. THE DEPUTY SECRETARY CUM CHIEF VEGILANCE OFFICER, ROAD
         CONSTRUCTION DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
     6. THE SUPERINTENDING ENGINEER, ROAD CIRCLE, ARA, BHOJPUR.
     7. THE EXECUTIVE ENGINEER, ROAD DIVISION, DHAKA, DISTRICT-
          MOTIHARI, EAST CHAMPARAN.         ..............RESPONDENTS.
                               -----------

2. 30.11.2010 Learned counsel for the petitioner

submits that the grievances of the petitioner

have been redressed. Hence, he seeks

permission to withdraw this application.

The permission is granted.

The writ application is dismissed as

withdrawn.

        Devendra/                     ( J. N. Singh, J.)