High Court Patna High Court - Orders

Ramdeo Sharma vs The Bihar State Road Transport on 22 April, 2011

Patna High Court – Orders
Ramdeo Sharma vs The Bihar State Road Transport on 22 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.7141 of 2011
 RAMDEO SHARMA, SON OF LATE KISHUNI SHARMA, RESIDENT OF
 VILLAGE BAGRA HARIDAS ALIAS GAON, P.O. PANDAUL, P.S. KURHANI,
 DISTRICT MUZAFFARPUR-----------------------------------------------PETITIONER
                                      Versus
 1.THE BIHAR STATE ROAD TRANSPORT CORPORATION THROUGH ITS
 ADMINISTRATOR
 2.THE ADMINISTRATOR-CUM-MANAGING DIRECTOR, BIHAR STATE
 ROAD TRANSPORT CORPORATION
 3.THE CHIEF OF ADMINISTRATION, BIHAR STATE ROAD TRANSPORT
 CORPORATION
    ALL ARE IN THE OFFICE OF BIHAR STATE ROAD TRANSPORT
 CORPORATION, 'PARIVAHAN BHAWAN', BIRCHANDRA PATEL MARG,
 PATNA 800001
 4.THE DIVISIONAL MANAGER, BIHAR STATE ROAD TRANSPORT
 CORPORATION, MUZAFFARPUR------------------------------------RESPONDENTS
                                     -----------

For the petitioner :Mr.Satish Kumar Singh, Advocate
For the BSRTC :Mr.P.K.Verma, Sr.Advocate
Mr.S.R.Sharan, Advocate

——

2. 22.4.2011 Mr.Satish Kumar Singh, learned counsel for the

petitioner, seeks permission to withdraw the writ

application with a liberty to approach the authorities of the

respondent Bihar State Road Transport Corporation for the

redressal of his grievances.

The writ application is, accordingly, dismissed as

withdrawn with the aforesaid liberty.

(Ramesh Kumar Datta,J.)

Spal/