IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5596 of 2006
1. Baijnath Rai, son of late Bali Raj Rai, Resident of Village
Saukaya, P.S. Navgachhiya, District Bhagalpur.
2. Ravindra Kumar, S/o late Baliraj Rai, Resident of Village
Sokeha, P.S. Novgachia, District Bhagalpur.
3. Kailash Rai, S/o late Dhuri Rai, Resident of Village Sokcha,
P.S. Nawgachia, District Bhagalpur.
4. Pramod Kumar Deo, S/o Shri Suryug Lal Deo, Resident of Village
Teka Patti, P.S. Alinagar Aniugaor, District Darbhanga.
5. Shambhu Kumar Deo, S/o Shri Suryug Lal Deo, resident of Village
Teka Patti, P.S. Alinagar Aninugaor, District Darbhanga.
------- Petitioners
Versus
1. The State of Bihar though the Secretary, Health Department,
Govt. of Bihar, Patna.
2. The Director-in-Chief, Health Service, Govt. of Bihar, Patna.
3. The Chief Maleria Officer, Govt. of Bihar, Katihar.
4. The Civil Surgeon-cum-Chief Medical Officer, Katihar.
5. The District Maleria Officer, Katihar.
6. The District Magistrate, Katihar.
--------- Respondents
-----------
5 24.6.2011 After some arguments, learned
counsel for the petitioners seeks permission
to withdraw this application in order to
enable the petitioners to file their compact
representation before the competent authority
for redressal of their grievances as with
regard to the placement of their names in the
panel.
This application is, accordingly,
permitted to be withdrawn with the
aforementioned liberty.
Rsh (Mihir Kumar Jha, J.)