Patna High Court – Orders
Ratish Singh vs The State Of Bihar &Amp; Ors. on 29 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3065 of 2009
RATISH SINGH Thakur, son of late Govind Singh Thakur, resident of 3/A,
Pushpanjali Apartment, near Birsa Statdium, Morabadi, Town, PS and
District Ranchi, Jharkhand 834008 at present posted as Block Welfare
Officer, Barachatti, District- Gaya, Bihar.
./.. Petitioner.
Versus
1. THE STATE OF BIHAR through its Chief Secretary, presently Mr. Anup
Mukharji Main Secretariat, Patna.
2. The Principal Secretary Home Department Govt. of Bihar (Nodal Officer
under the Bihar Reorganization Act 2000) presently Mr. Afzal Amanullah.
3. Mr. Afzal Amanullah, at present the Principal Secretary, Home Department,
Govt. of Bihar, Main Secretariat, Patna.
4. The State of Jharkhand, through the Secretary Personnel Department Govt. of
Jharkhand (Nodal Officer under Bihar Reorganization Act) presently Mr.
Aaditya Swaroop.
5. The Union of India through the Secretary Ministry of Personnel, Public
Grievances & Pension, North Block, New Delhi.
... Contemner Opposite parties.
-----------
2. 29.09.2010 Mr. Mayanand Jha, learned counsel for the
petitioner seeks permission to withdraw this application
stating that the order of this Court has been complied.
That being so, this application is dismissed as
having become infructuous.
kanchan (Mihir Kumar Jha, J.)