IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7440 of 2006
BISHWANATH MISHRA, SON OF LATE BINDHESHWAR PRASAD MISHRA, RESIDENT
OF VILLAGE - SHEOHAR, P.S. - SHEOHAR, DISTRICT - SHEOHAR
.......... PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, DESHI AND YUNANI CHIKITSA DEPARTMENT, BIHAR, PATNA.
3. THE DIRECTOR, DESHI AND YUNANI CHIKITSA DEPARTMENT, BIHAR, PATNA.
4. THE DISTRICT TREASURY OFFICER, SHEOHAR, BIHAR.
5. THE ACCOUNTANT GENERAL, BIHAR, PATNA.
................... RESPONDENTS
-----------
2 07.03.2011 Sri Madhukar Mishra, learned counsel appearing on
behalf of the petitioner in presence of Sri Naresh Prasad, learned A.C.
to Standing Counsel No. 20 appearing on behalf of the State submits
that during the pendency of the writ petition grievances of the
petitioner have already been redressed and as such he does not want to
press this petition.
Accordingly, the petition stands dismissed as not pressed.
( Rakesh Kumar, J.)
Praful /-