IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11082 of 2008
SATRUDHAN RAM, SON OF SHITAL RAM, RESIDENT OF
VILLAGE-KUMHROULI, POLICE STATION-KAMTAUL,
BLOCK-JALAY, DISTRICT-DARBHANGA.........PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH DISTRICT
MAGISTRATE, DARBHANGA.
2. THE BLOCK DEVELOPMENT OFFICER, JALAY BLOCK,
DISTRICT-DARBHANGA.
3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
DARBHANGA.
4. THE BLOCK EDUCATION EXTENSION OFFICER, JALAY
BLOCK, DARBHANGA.
5. SURAJ NARAIN YADAV, EX-PANCHAYAT SEVAK, RADHI
PURVI PANCHAYAT JALAY, DARBHANGA, AT PRESENT
BRAHAMPUR PURVI, JALAY, DARBHANGA.
6. RAM PUKAR MAHTO, PANCHAYAT SEVAK, RADHI
PURVI PANCHAYAT JALAY, DARBHANGA.
7. MRS. PHOOL JAHAN RUHI, MUKHIYA, GRAM
PANCHAYAT RADHI PURVI JALAY, DISTRICT-
DARBHANGA.
8. RAJ KUMAR, SON OF LAXMI PASWAN, RESIDENT OF
VILLAGE-LAXMI SAGAR, POST-LAXMI SAGAR, P.S.
L.N.M.U, DISTRICT-DARBHANGA.
............................................................RESPONDENTS.
-----------
3. 1.3.2011. Mr. Md. Sufiyan, learned counsel for the petitioner,
appears and seeks permission to withdraw this writ application
to file an appeal before the appellate authority constituted
under Rule 18 of the Bihar Panchayat Parambhik Shikshak
(Niyojan Avam Seva Sart) Niyamavali, 2006 (as amended by
Amendment Rules, 2008).
2
Learned counsel for the State raises no objection
with regard to the same.
Permission is accorded.
This writ application is dismissed as withdrawn with
the aforesaid liberty granted to the petitoner.
It is made clear that this Court has not formed any
opinion with regard to the merit of the case of the petitioner.
( Dr. Ravi Ranjan, J)
P.S.