IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8388 of 2007
Abdul Jabbar, son of late Ali Raza, resident of Village Koini,
P.S. Manjhagarh, Dist. Gopalganj.
------- Petitioner
Versus
1. The State of Bihar through the Secretary, Human Resources
Development Department, Govt. of Bihar, Patna.
2. The District Magistrate, Gopalganj.
3. The District Superintendent of Education, Gopalganj.
4. The Block Development Officer, Manjhagarh, Dist. Gopalganj.
---------- Respondents
-----------
2 26.09.2011 After some arguments, learned
counsel for the petitioner, seeks permission
to withdraw this application in order to
enable the petitioner to move the concerned
District Teachers Appellate authority as with
regard to his grievance relating to
appointment on the post of Panchayat
Shikshak.
This application is, accordingly,
permitted to be withdrawn with the
aforementioned liberty.
(Mihir Kumar Jha, J.)
Rsh