Patna High Court – Orders
Awdhesh Kumar vs The State Of Bihar & Ors on 30 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3128 of 2008
AWDHESH KUMAR, S/O JANARDAN SINGH, R/O
VILLAGE-GAJRA CHATTER, P.O.-CHATTI JAMUARA,
P.S.-NARHAT, DISTRICT-NAWADAH. .........PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT COLLECTOR, NAWADAH.
3. THE SUPERINTENDENT OF EDUCATION, NAWADAH.
4. THE BLOCK DEVELOPMENT OFFICER, NARHAT,
DISTRICT-NAWADAH.
5. THE BLOCK EDUCATION EXTENSION OFFICER,
NARHAT, DISTRICT-NAWADAH.
6. THE MUKHIYA, PALI KHURA PANCHAYAT, P.S.-
NARHAT, DISTRICT-NAWADAH.
7. PANCHAYAT SECRETARY CUM PANCHAYAT SEWAK
PALI KHURA PANCHAYAT, P.S.-NARHAT, DISTRICT-
NAWADAH.
8. SURENDRA PRASAD, S/O LATE KISHUN MAHTO,
R/O VILLAGE-PADMAUL, P.S.-SIRDALA, DISTRICT-
NAWADAH. ...............RESPONDENTS.
-----------
3 30.06.2011 Learned counsel for the petitioner seeks
permission to withdraw the application with
liberty to the petitioner to move the
Appellate Authority.
Liberty is granted to the petitioner.
The application is disposed of as withdrawn.
Arvind/ ( J. N. Singh,J.)