High Court Patna High Court - Orders

Fulendra Kumar Singh’Anshu’ vs The State Of Bihar &Amp; Ors on 11 April, 2011

Patna High Court – Orders
Fulendra Kumar Singh’Anshu’ vs The State Of Bihar &Amp; Ors on 11 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.3661 of 2008
FULENDRA KUMAR SINGH'ANSHU', SON OF LATE SATYAPAL SINGH, AT PRESENT
POSTED AS SUB-DIVISIONAL OFFICER, IRRIGATION SUB-DIVISION, TRIVENIGANJ,
P.O. TRIVENIGANJ, DISTRICT SUPAUL, PERMANENT RESIDENT OF MUHALLA DHAB
(KSHATRAPATINAGAR), WARD NO. 15, UNDER TOWN ROSERA, P.O. & P.S. ROSERA,
DISTRICT SAMASTIPUR (BIHAR). ----- PETITIONER
                                     Versus
   1. THE STATE OF BIHAR, THOUGH SPECIAL SECRETARY, DEPARTMENT OF
      HOME (SPECIAL), GOVERNMENT OF BIHAR, OLD SECRETARIAT, BAILEY
      ROAD, PATNA.
   2. PRINCIPAL SECRETARY-CUM-COMMISSIONER, DEPARTMENT OF WATER
      RESOURCES, GOVERNMENT OF BIHAR, SINCHAI BHAVAN, HARDINGE ROAD,
      PATNA.
   3. ADDITIONAL SECRETARY-CUM-ENGINEER-IN-CHIEF, DEPARTMENT OF
      WATER RESOURCES, GOVERNMENT OF BIHAR, SINCHAI BHAVAN,
      HARDINGE ROAD, PATNA.
   4. JOINT SECRETARY, DEPARTMENT OF WATER RESOURCES (MANAGEMENT
      CELL), GOVERNMENT OF BIHAR, SINCHAI BHAVAN, HARDINGE ROAD,
      PATNA. ----- RESPONDENTS
                                    -----------

2 11.4.2011 Mr. B.N. Sinha “Suman” learned counsel for the

petitioner submits that the grievances of the petitioner have been

redressed. In the view of the aforesaid statement, learned counsel

for the petitioner prays that he may be permitted to withdraw this

writ application.

Prayer is allowed and this writ application is dismissed

as withdrawn.

       Sanjay                                             ( Sheema Ali Khan, J.)