High Court Patna High Court - Orders

Manoj Devi vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Manoj Devi vs The State Of Bihar &Amp; Ors on 1 October, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             CWJC No.3063 of 2007
                     MANOJ DEVI, Daughter of Rameshwar Prasad Singh resident
                     of village Kotwa Bazar, P.O. & P.S. Kotwa Disrict East
                     Champaran.
                                                       Versus
              1.   THE STATE OF BIHAR through Commissioner and Secretary Human
                   Resources Development Department, Govt. of Bihar, New Secretariat, Baili
                   Road, Patna.
              2.   The District Magistrate, East champaran, at Motihari.
              3.   The District Superintendent of Education, East Champaran at Motihari.
              4.   The Block Development Officer, Kotwa, East Champaran.
              5.   The Mukhiya Cum Chairman, Panchayat Shikshak appointment samiti, Gram
                   Panchayat Raj Jagiraha, Block Kotwa, Dist. East Champaran.
              6.   The Panchayat Secretary Gram Panchayat Raj, Jagiraha, Block Kotwa, Dist.
                   East champaran.
              7.   Soni Kumari Daughter of Kameshwar singh, resident of village Jamunapur,
                   P.O. Siswapatwa, P.s. Kotwa, District East Champaran.
                                                     -----------

2 1.10.2010 After some argument counsel for the petitioner seeks

permission to withdraw this application.

This application is accordingly dismissed as

withdrawn.

Abhay Kumar ( Mihir Kumar Jha, J.)