Patna High Court – Orders
Vibha Kumari vs The State Of Bihar &Amp; Ors on 18 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7890 of 2005
VIBHA KUMARI, WIFE OF LATE SRI RAM CHOUDHARY, RESIDENT OF VILLAGE
SARAINYA, P.S. SAHEBGANJ, DISTRICT MUZAFFARPUR.
---------------------------------------------------------------------------------------------------- PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH THE DIRECTOR, HEALTH SERVICE,
GOVERNMENT OF BIHAR, PATNA.
2. SECRETARY, HEALTH SERVICES, GOVERNMENT OF BIHAR, NEW
SECRETARIAT, PATNA.
3. THE CHAIRMAN, BIHAR PUBLIC SERVICE COMMISSION, BAILEY ROAD,
PATNA.
4. THE DEPUTY SECRETARY, BIHAR PUBLIC SERVICE COMMISSION, BAILEY
ROAD, PATNA.
------------------------------------------------------------------------------------------------ RESPONDENTS
*********
3 18.1.2011 Mr. Kailash Nath Diwakar, learned counsel appearing
on behalf of the petitioner submits that he has no instructions in
this case and prays that he may be permitted to withdraw this writ
application.
Prayer is allowed and this writ application is dismissed
as withdrawn.
Sanjay ( Sheema Ali Khan, J.)