Patna High Court – Orders
Ruby Kumari vs The State Of Bihar &Amp; Ors on 16 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11363 of 2010
RUBY KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2 16.3.2011 After some argument learned counsel for the
petitioner seeks liberty to withdraw this writ application to move
the District Teachers Employment Appellate Authority, Patna with
regard to the grievance.
This writ application is permitted to be withdrawn
with the liberty as above.
RPS (Ajay Kumar Tripathi,J.)