Patna High Court – Orders
M/S Durga Towers Pvt.Ltd. vs The State Of Bihar &Amp; Ors on 13 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15147 of 2010
M/s Durga Towers Pvt.Ltd., Mahtha, Jaynagar (Madhubani)
through its partner Durga Nath Jha, son of Navo Narayan Jha,
resident of village- Mahatha, Police Station- Ladaniyah, District-
Madhubani .................................... 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, Nation High Way Wing, Road
Construction Department, Patna
5. The Superintending Engineer, Road Construction
Department, National High Way Circle, Darbhanga
6. The Executive Engineer, Road Construction Department,
National High Way Division, Jayanagar, Distt. Madhubani
.......... Respondents
-----------
2. 13.9.2010 Mr. Pramod Rajpati, learned counsel for the
petitioner seeks permission to withdraw the writ petition in
order to approach the State Works Contract Arbitration
Tribunal.
The writ petition is accordingly dismissed as
withdrawn with the aforesaid liberty.
S.Pandey (Ramesh Kumar Datta, J.)