Patna High Court – Orders
Ram Briksh Ram vs The State Of Bihar &Amp; Ors on 14 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1477 of 2005
Ram Briksh Ram, S/o Late BAteran Ram, R/o Village-Nabinagar
Road, P.S.-Nabinagar, District-Aurangabad(Bihar)
.......... Petitioner.
Versus
1. The State Of Bihar.
2. The Chief Engineer, South Bihar Sub-Division, Building
Construction Department, Government of Bihar, Patna.
3. The Superintending Engineer, Building Circle, Department of
Building Construction, Gaya.
4. The Executive Engineer, Building Division, Department of Building
Construction, Aurangabad.
5. The Assistant Engineer, Building Engineer, Department of Building
Construction, Aurangabad.
6. Sri Rajan Kumar Singh, Son of Sri Surendra Prasad Singh, R/o
Village-Sudi-Bigha, P.O. and P.S.-Deo, District-Aurangabad(Bihar).
...... Respondents.
-----------
2. 14.01.2011 Mr. Arun Kumar Singh, learned counsel for the
petitioner seeks permission to withdraw this writ petition.
Accordingly, this writ petition is dismissed as
withdrawn.
Sujit (S.N.Hussain,J.)