High Court Patna High Court - Orders

Bikau Mandal vs The State Of Bihar & Ors on 8 September, 2011

Patna High Court – Orders
Bikau Mandal vs The State Of Bihar & Ors on 8 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Civil Writ Jurisdiction Case No.4230 of 2010
                   1.Bikau Mandal S/O Late Kanhai Mandal R/O Vill.-
                     Nawahi, P.S.- Sursand, Distt.- Sitamarhi At
                     Present Deputy Surpanch Of Srikhandi Bhitha,
                     West Gram Panchayat, P.S.- Sursand, Distt.-
                     Sitamarhi

                                 Versus
                   1. The State Of Bihar through Secretary, Rural
                      Development Department, Bihar, Patna
                   2. The District Magistrate, Sitamarhi
                   3. The Sub Divisional Magistrate, Pupri, Distt.
                      Sitamarhi
                   4. The Circle Officer, Sursand, P.S. Sursand,
                      Distt. Sitamarhi
                   5. The Block Development Officer, Sursand
                      Block, P.S. Sursand, Distt. Sitamarhi
                   6. The Mukhia Panchayat, Shree Khandi Bhitha
                      (West), Block Sursand, P.S. Sursand, Distt.
                      Sitamarhi
                   7. Uttim Raut S/O Late Ganga Raut R/O Vill.
                      Nawahi, P.S. Sursand, Distt. Sitamarhi
                          ----------------------------------

6. 08.9.2011. Mr. Durga Nand Jha, learned counsel

appearing on behalf of the petitioner,

submits that as the grievance of the

petitioner has been redressed, he does not

wish to press this writ petition.

The writ petition is disposed of as

not pressed.

ahk                                          (Jyoti Saran, J.)