High Court Patna High Court - Orders

Vineeta Singh vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Vineeta Singh vs The State Of Bihar &Amp; Ors on 29 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.15619 of 2009
           1. VINEETA SINGH W/O SRI DIPAK KUMAR SINGH VILL.-
           BISHANPUR JICHHO, P.S.- LODIPUR, DISTT.- BHAGALPUR
                               Versus
           1. THE STATE OF BIHAR
           2. THE CHIEF SECRETARY GOVT. OF BIHAR, PATNA
           3. THE DIRECTOR PANCHAYATI RAJ GOVT. OF BIHAR, PATNA
           4. THE DISTRICT MAGISTRATE BHAGALPUR, DISTT.-
           BHAGALPUR
           5. THE DISTRICT EDUCATION OFFICER BHAGALPUR, DISTT.-
           BHAGALPUR
           6. THE DISTRICT SUPERINTENDENT OF EDUCATION
           BHAGALPUR, DISTT.- BHAGALPUR
           7. THE PLANING MANAGEMENT N.B.C.C. BHAGALPUR, DISTT.-
           BHAGALPUR
           8. THE DEPUTY DEVELOPMENT OFFICER-CUM-EXECUTIVE
           OFFICER DISTRICT BOARD BHAGALPUR, DISTT.- BHAGALPUR
                                        -----------

5. 29.11.2010 Learned counsel for the petitioner

submits that in view of the statements made in

Paragraph-8 of the counter affidavit of respondent

no. 6, leave is sought to withdraw the writ

application.

The application is dismissed as

withdrawn.

P. Kumar                                                   ( Navin Sinha, J.)