Patna High Court – Orders
Md.Abdul Qaiyum vs State Of Bihar on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1458 of 2006
MD.ABDUL QAIYUM, SON OF LATE M. SIRAJUDDIN, RESIDENT OF MOHALLA -
CHAMELI CHAK, P.S. - HABIBPUR (JAGDISHPUR), DISTRICT - BHAGALPUR.
........... PETITIONER.
Versus
1. STATE OF BIHAR, THROUGH SRI VIJAY RAGHWAN, NAME OF FATHER NOT
KNOWN TO THE PETITIONER, SECRETARY -CUM- COMMISSIONER,
DEPARTMENT OF INDUSTRIES, GOVERNMENT OF BIHAR, VIKASH BHAWAN,
PATNA.
2. SRI PREM SINGH MEENA, NAME OF FATHER NOT KNOWN TO THE
PETITONER, DIRECTOR, HANDLOOM & SERICULTURE, GOVERNMENT OF
BIHAR, VIKASH BHAWAN, PATNA.
3. SRI HARI MOHAN JHA, NAME OF FATHER NOT KNOWN TO THE PETITIONER,
ASSISTANT DIRECTOR, INDUSTRIES (SERICULTURE), BHAGALPUR.
4. SRI P.N. NARAYANAN, NAME OF FATHER NOT KNOWN TO THE PETITIONER,
SECRETARY -CUM- COMMISSIONER (FINANCE), GOVERNMENT OF BIHAR,
MAIN SECRETARIAT, PATNA.
5. SRI R.K.VERMA, NAME OF FATHER NOT KNOWN TO THE PETITIONER,
ACCOUNTANT GENERAL, BIHAR, PATNA.
........ CONTEMNER-OPPOSITE PARTIES.
-----------
09/ 29.06.2011 As informed by the petitioner’s counsel that
the direction of this Court has duly been complied. He
seeks permission to withdraw this application.
Prayer is allowed.
This application is dismissed as withdrawn.
DKS/ (Mridula Mishra, J.)