High Court Patna High Court

Smt.Padma Kumari Choubey vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court
Smt.Padma Kumari Choubey vs The State Of Bihar & Ors on 30 June, 2011
        IN THE HIGH COURT OF JUDICATURE AT PATNA

          CIVIL WRIT JURISDICTION CASE No.10883 of 2001
===========================================================

Smt. Padma Kumari Choubey, wife of Sri Mahesh Kumar Sharma, at present
posted as Judicial Magistrate 1st Class, Motihari, District – East Champaran
…. …. Petitioner/s
Versus

1. The State of Bihar

2. The Secretary, Department of Personnel and Administrative Reforms, Govt. of
Bihar, Patna,

3. The Jt. Secretary, Department of Personnel and Administrative Reforms, Govt.
of Bihar, Patna,

4. The Under Secretary, Department of Personnel and Administrative Reforms,
Govt. of Bihar, Patna,

5. The High Court of Judicature at Patna through its Registrar General, Patna
…. …. Respondent/s
===========================================================
Appearance :

For the Petitioner/s : Mr. Uma Kant Shukla
Mr. Shakti Suman Kumar
Mr. Rajesh Ranjan I

For the Respondent/s :Mr. (AAG 2)
Mr. (AG)
Mr. Sanjeet Kumar
===========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

ORAL JUDGMENT

30th June 2011.

(Per: HONOURABLE THE CHIEF JUSTICE)

Learned Advocate Mr. Shakti Suman Kumar appears for the
writ petitioner. He states that the matter has become infructuous. He,
therefore, seeks leave to withdraw the petition.
2 Patna High Court CWJC No.10883 of 2001 dt.30-06-2011

2/2

Leave is granted. Petition is disposed of as withdrawn.
Parties will bear their own cost.

( R.M. Doshit, CJ )

( Birendra Prasad Verma, J )

Dilip.