High Court Patna High Court - Orders

Rameshwar Tiwari vs The State Of Bihar & Ors on 12 October, 2011

Patna High Court – Orders
Rameshwar Tiwari vs The State Of Bihar & Ors on 12 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.7780 of 2008

                          Rameshwar Tiwari , Son of Late Ramdeo Tiwari, resident of
                          Mohalla-Koiri Bigha, P.S. Jainipur, District-Patna --Petitioner
                                               Versus

                     1. The State Of Bihar through the Chief Secretary, Govt. of
                        Bihar,Patna
                     2. Health Commissioner, State of Bihar, Health Department,
                        New Secretariate,Patna
                     3. Deputy Director, Health Services, Department of Health,
                        New Secretariat,Patna
                     4. Director, Department of Health, Administration, New
                        Secretariat,Patna      ---------------------------- Respondents.
                                     ----------------------------------

02 12-10-2011 After some arguments Sri Ajay Prasad, learned counsel

for the petitioner in presence of Sri Md. Faiz Ahmad, learned A.C.

to Govt. Pleader no.7, who appears on behalf of the

Respondent/State, makes a prayer for withdrawal of the writ petition

with liberty to file appropriate petition.

Prayer is allowed.

The writ petition stands dismissed as withdrawn with

liberty as indicated above.

( Rakesh Kumar, J.)
NKS/-