Patna High Court – Orders
Anand Kumar Mallik vs The State Of Bihar &Amp; Ors on 8 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12130 of 2007
Anand Kumar Mallik, son of late Shankar Malli, resident of
Mohalla Hela Bazar, Ander Kila Court, P.S. Hajipur Town, P.O.
Hajipur, District Vaishali.
------- Petitioner
Versus
1. The State of Bihar through Secretary, Personnel and
Administrative Reforms Department through Government of Bihar,
Patna.
2. The Joint Secretary, Personnel and Administrative Reforms
Department, Government of Bihar, Patna.
3. The District Magistrate, Darbhanga-cum-Chairman, District
Compassionate Committee, Darbhanga, District Darbhanga.
4. The District Compassiante Committee, Darbhanga thrugh its
Chairman at Darbhanga.
5. The Deputy Collector, Establishment Section, Darbhanga
Collectorate, Darbhanga.
6. The Executive Engineer, Soil Testing Division Advance Planning
Road Construction Department, Darbhanga.
------- Respondents
-----------
2 8.4.2011 Learned counsel for the petitioner
seeks permission to withdraw this
application.
Counsel for the State does not have
any objection to such prayer.
This application is accordingly
dismissed as withdrawn but, it is made clear
that the petitioner will have no liberty to
move this Court again for the same cause of
action.
Rsh (Mihir Kumar Jha, J.)