Patna High Court – Orders
Jitendra Prasad Singh & Ors vs The State Of Bihar & Ors on 24 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.965 of 2009
1. JITENDRA PRASAD SINGH, S/O DAMODAR PRASAD SINGH, RESIDENT OF
LOHASI, P.O. PARTAPUR, P.S. BELSAND, DISTRICT - SITAMARHI.
2. MOHAN KUMAR, S/O RAM SEWAK BHAGAT, RESIDENT OF VILLAGE -
LOHASI, P.O. PARTAPUR, P.S. BELSAND, DISTIRCT - SITAMARHI.
3. USHA KUMARI, D/O SRI MADAN SINGH.
4. POONAM KUMARI, D/O SRI RAM SEWAK BHAGAT.
5. SANJAY KUMAR, S/O SRI RAM SEWAK MAHTO.
6. DINESH KUMAR, S/O GAJADHAR MAHTO.
7. SUDHAR MAHTO, SON OF SRI GAJADHAR MAHTO.
8. SATYENDRA KUMAR, SON OF DAMODAR MAHTO
ALL RESIDENT OF VILLAGE LOHASI, P.O. PARTAPUR, P.S. BELSAND,
DISTRICT - SITAMARHI.
9. RAM MANOHAR SINGH, S/O SRI MADAN SINGH, RESIDENT OF VILLAGE -
SAHBAJPUR, P.S. RIGA, DISTRICT - SITAMARHI.
10. PRAKASH CHANDRA GUPTA, SON OF SITARAM SAH, RESIDENT OF VILLAGE
- HARNAHIA, P.S. SAHIYARA, DISTRICT - SITAMARHI.
.............. PETITIONERS.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVT. OF BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE, SITAMARHI.
4. THE SUB DIVISIONAL OFFICER, SITAMARHI.
5. THE DISTRICT EDUCATION OFFICER, SITAMARHI.
6. THE DISTRICT SUPERINTENDENT OF EDUCATION, SITAMARHI.
7. THE BLOCK DEVELOPMENT OFFICER, BELSAND.
...................... RESPONDENTS.
-----------
02/ 24.06.2011 After some arguments, counsel for the
petitioners seeks permission to withdraw this
application.
Prayer is allowed.
This application is dismissed as withdrawn.
DKS/ (Mridula Mishra, J.)