High Court Patna High Court - Orders

Ravindra Narayan Roy vs The State Of Bihar & Ors on 15 November, 2011

Patna High Court – Orders
Ravindra Narayan Roy vs The State Of Bihar & Ors on 15 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Letters Patent Appeal No.1333 of 2011
                                                      In
                                Civil Writ Jurisdiction Case No. 4117 of 1998
                    ======================================================
                    Ravindra Narayan Roy, S/O Late Lakshmi Prasad Yadav, R/O Masumganj,
                    P.S. Bhagwan Bazar, District - Chapra ( Saran ).
                                                                   .... Petitioner ....   Appellant
                                                      Versus
                    1. The State of Bihar through its Secretary cum Commissioner, Human
                    Resources Development Department, Patna.
                    2. The Director, Primary Education, New Secretariat, Patna.
                    3. The District Superintendent of Education Officer, Chapra.
                                                      .... Respondents.... Respondents
                    ======================================================
                    Appearance :
                    For the Appellant/s : Mr. Gyan Prakash, Advocate
                    For the Respondent/s     :   Mr. Sanjay Kumar No.2, G.A.-5
                    ======================================================
                    CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                    ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 15-11-2011 Feeling aggrieved by the judgment and order dated
21st July 2011 made by the learned single Judge in above CWJC
No.4117 of 1998, the writ petitioner has preferred the present
Appeal under Clause 10 of the Letters Patent.

After arguing extensively, learned Advocate Mr.
Gyan Prakash seeks leave to withdraw this Appeal.

Leave is granted
Appeal is disposed of as withdrawn.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
B.Tiwary/Anjani/-