High Court Patna High Court - Orders

Arjun Prasad vs The State Of Bihar & Ors on 19 October, 2011

Patna High Court – Orders
Arjun Prasad vs The State Of Bihar & Ors on 19 October, 2011
   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Letters Patent Appeal No.914 of 2011
                                      In
               Civil Writ Jurisdiction Case No. 5091 of 2011
======================================================
Arjun Prasad, son of Kedar Prasad Sah, Resident of Mohalla-Kali Bagh,
Near Ramjanki Mandir, Police Station-Bettiah Town, District-West
Champaran.
                                                            .... ....   Appellant
                                     Versus
1. The State of Bihar through the Collector, West Champaran at Bettiah.
2. The Collector, West Champaran.
3. The Sub-Divisional Officer, Bettiah, West Champaran.
4. The Additional Collector, West Champaran at Bettiah.
5. The Deputy Collector Land Reforms, Bettiah, West Champaran.
6. The Anchal Adhikari, Chanpatiya, West Champaran.
7. The Anchal Amin, Chanpatiya, West Champaran.
8. The Station House Officer, Manuapul (Bettiah), West Champaran.
                        ....      ....     Respondents/Respondents
9. Jagdeo Manjhi son of Nakcched Manjhi.
10. Samsuddin Dhobi son of Noor Mohammad Mian
11. Rampal Paswan @ Hazra son of Lakhan Hazra
12. Tebul Paswan @ Hazra son of Gau Hazra
   All residents of Village-Tunia Bishunpur, P.S. Manuapul, District-West
   Champaran.
                                              .... .... Respondents/Respondents
======================================================
Appearance :
For the Appellant       :       Mr. Sanjay Singh, Advocate
For the Respondents         :   Mr. Anant Kumar, A.C. to AAG-2
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
          and
          HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER

2 Patna High Court LPA No.914 of 2011 (7) dt.19-10-2011

2/2

(Per: HONOURABLE THE CHIEF JUSTICE)

7. 19-10-2011 Learned advocate Mr. Sanjay Singh appears for the
appellant. He states that the appellants shall pursue the remedy of
review before the learned single Judge. He, therefore, seeks leave
to withdraw this Appeal.

Leave is granted.

The Appeal is disposed of as withdrawn.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-