High Court Patna High Court - Orders

Nagina Singh vs The State Of Bihar &Amp; Ors on 4 March, 2011

Patna High Court – Orders
Nagina Singh vs The State Of Bihar &Amp; Ors on 4 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.1679 of 2010
1. NAGINA SINGH S/O LATE SHRINANDAN SINGH R/O VILL PAROHAN, P.S.
KATHAIYAN,DISTT-MUZAFFARPUR
                                     Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY , DEPARTMENT OF FOOD AND CIVIL SUPPLIES         BIHAR,PATNA
3. THE COMMISSIONER   TIRHUT DIVISION , MUZAFFARPUR
4. DISTRICT MAGISTRATE MUZAFFARPUR
5. SUB- DIVISIONAL MAGISTRATE(WEST) MUZAFFARPUR
6. BLOCK DEVELOPEMENT OFFICER MOTIPUR,DISTT-MUZAFFARPUR
                                  -----------

2/ 04/03/2011 After some argument, learned counsel for

the petitioner prays for leave to withdraw the

application to pursue departmental remedies.

The Court makes no observation with regard

to the same.

The application is dismissed as withdrawn.

KC                                                            ( Navin Sinha, J.)