Patna High Court – Orders
Parmanand Mandal vs The State Of Bihar &Amp; Ors on 25 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.285 of 2009
PARMANAND MANDAL, S/O LATE PHANIDHAR MANDAL,
R/O NEW COLONY, SAHARSA, P.S. AND DISTRICT-
SAHARSA. ........PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE
COMMISSIONER CUM SECRETARY, ROAD CONSTRUCTION
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
2. THE ADDITIOINAL SECRETARY TO GOVERNMENT,
RURAL DEVELOPMENT DEPARTMENT, RURAL
ENGINEERING ORGANIZATION (R.E.O.), GOVERNMENT
OF BIHAR, PATNA.
3. THE DEPUTY SECRETARY CUM CHIEF VIGILANCE
OFFICER, ROAD CONSTRUCTION DEPARTMENT, PATNA.
4. THE ENGINEER-IN-CHIEF, DEPARTMENT OF RURAL
DEVELOPMENT, RURAL ENGINEERING ORGANIZATION
(R.E.O.), GOVERNMENT OF BIHAR, PATNA.
5. THE CHIEF ENGINEER, RURAL ENGINEER
ORGANIZATION (R.E.O.), GOVERNMENT OF BIHAR,
PATNA.
6. THE DEPUTY DEVELOPMENT COMMISSIONER,
SAHARSA.
7. EXECUTIVE ENGINEER, RURAL ENGINEERING
ORGANIZATIN (R.E.O.), WORKS DIVISION,
MAHISHI.
8. BLOCK DEVELOPMENT OFFICER, MAHISHI, P.S.-
MAHISHI, DISTRICT-SAHARSA. ......RESPONDENTS.
-----------
2 25.04.2011 Learned counsel for the petitioner
submits that the grievances of the petitioner
have been redressed and therefore, he seeks
permission to withdraw the writ application.
Permission is granted. The writ
application is dismissed as withdrawn.
Arvind/ ( J. N. Singh, J.)