Patna High Court – Orders
Seema Agarwal vs The State Of Bihar &Amp; Ors on 28 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16390 of 2004
SEEMA AGARWAL w/0 Shri Ssubhash Chandra, resident of
village- Kishanpur, P.O. Bounsi, District- Banka (Bhagalpur)
Versus
1.. THE STATE OF BIHAR through the Secretary, Department of
Personnel & Administrative Reforms, Government of Bihar, Patna.
2. The Chairman, Bihar Public ServiceCommission,15,Jawaharlal
Nehru Marg (BaileyRoad),Patna.
3. The Deputy Secretary, Bihar Public
ServiceCommission,15,Jawaharlal Nehru Marg (Bailey Road),Patna.
4. The Secretary, Animal Husbandry Department, Government of
Bihar, Patna.
5.The Collector, Banka.
-----------
4 28.1.2011 Learned counsel for the petitioner submits that the writ
petition has become infructuous and he has instruction not to press this
writ application.
In view of the above, the writ petition is disposed of as such.
singh (Navaniti Prasad Singh,J)