IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4335 of 2006
PREM KUMAR SINGH, SON OF LATE SAHDEO PRASAD SINGH,
RESIDENT OF VILLAGE SHOBHNATHPUR, P.S. KAHALGAON,
DISTRICT BHAGALPUR.
Versus
1. THE NATIONAL THERMAL POWER CORPORATION THROUGH
ITS CHAIRMAN CUM MANAGING DIRECTOR, DELHI.
2. THE GENERAL MANAGER, KAHALGAOAN SUPER THERMAL
POWER PROJECT, NATIONAL THERMAL POWER CORPORAITON,
KAHALGAON, BHAGALPUR.
3. THE DEPUTY GENERAL MANAGER(PERSONNEL), KAHALGAON,
SUPER THEREMAL POWER PROJECT, NATIONAL THERMAL
POWER CORPORATION, KAHALGAON, BHAGALPUR.
4. THE PERSONNEL OFFICER(RECRUITMENT) KAHALGAON SUPER
THERMAL POWER PROJECT, NATIONAL THERMAL POWER
CORPORATION, KAHALGAON, BHAGALPUR.
5. THE STATE OF BIHAR THORUGH THE DISTRICT MAGISTRATE,
BHAGALPUR.
6. THE DISTRICT MAGISTRATE, BHAGALPUR.
7. THE SUB-DIVISIONAL OFFICER, SADAR, BHAGALPUR.
8. THE SPECIAL LAND ACQUISITION OFFICER, BHAGALPUR.
-----------
02. 09.03.2011 After some argument learned counsel for the petitioner has
chosen to withdraw the writ petition with liberty to the petitioner to
file representation before the authorities of the National Thermal
Power Corporaiton in the light of the averments made in paragraphs-
15 and 18 of the writ petition, which should be considered by the
authorities in accordance with law within a reasonable time.
With the liberty aforesaid, the writ petition is dismissed as
withdrawn.
(V.N. Sinha, J.)
Rajesh/