High Court Patna High Court - Orders

Gaya Municipal Corporation Gay vs The State Of Bihar &Amp; Anr on 16 December, 2010

Patna High Court – Orders
Gaya Municipal Corporation Gay vs The State Of Bihar &Amp; Anr on 16 December, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.14381 of 2008
                        GAYA MUNICIPAL CORPORATION GAYA THROUGH ITS
                        MUNICIPAL COMMISSIONER SRI SATISH KUMAR TIWARY,
                        S/O LATE B.N. TIWARY RESIDENT OF RAJABAZAR, POLICE
                        STATION SHASTRI NAGAR, DISTRICT PATNA.
                                            Versus
                     1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                         SECRETARY, URBAN DEVELOPMENT DEPARTMENT, GOVT.
                         OF BIHAR, PATNA.
                     2. SMT. KAMINI DEVI W/O RAMBILASH PASWAN, RESIDENT
                         OF MOHALLA RAMNAGAR COLONY DURBE POLICE
                         STATION CHANDAUTI, DISTRICT GAYA.
                                                 with
                                      CWJC No.15208 of 2008
                        GAYA MUNICIPAL CORPORATION GAYA THROUGH ITS
                        MUNICIPAL COMMISSIONER SRI SATISH KUMAR TIWARY,
                        S/O LATE B.N. TIWARY RESIDENT OF RAJABAZAR, POLICE
                        STATION SHASTRI NAGAR, DISTRICT PATNA.
                                             Versus
                     1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                         SECRETARY, URBAN DEVELOPMENT DEPARTMENT, GOVT.
                         OF BIHAR, PATNA.
                     2. BIHAR LOCAL BODIES EMPLOYEES FEDERATION
                         THROUGH ITS SECRETARY AMRIT PRASAD SON OF NOT
                         KNOWN, GAYA NAGAR NIGAM OFFICE, DISTRICT GAYA.
                                             -----------

04. 16.12.2010 After some argument learned counsel for the Gaya

Municipal Corporation has chosen to withdraw the two writ

petitions(s), which are, accordingly, permitted to be withdrawn.

(V.N. Sinha, J.)
Rajesh/