IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1101 of 2011
In
Civil Writ Jurisdiction Case No. 11293 of 2011
With
Interlocutory Application No.5125 of 2011
======================================================
Al-Helal Educational Trust through its Executive Director-cum-Chairman
Ashraf Khan, s/o Sri Ramzan Khan, r/o Mohalla Kachisarai,
P.S. Mithanpura, Dist. Muzaffarpur.
.... .... Appellant/s
Versus
1. The State of Bihar.
2. The Principal Secretary, Health and Family Welfare Department, New
Secretariat, Patna.
3. The Executive Director, State Health Society, Pariwar Kalyan
Bhawan, Sheikhpura, Patna.
4. The District Magistrate-cum-Chairman, District Health Society, West
Champaran, Bettiah.
5. The Civil Surgeon-cum-Secretary, District Health Society, West
Champaran, Bettiah.
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Md. Nadim Seraj, Advocate
For the Respondent/s : Mr. Surendra Pandey, A.C. to S.C.-23
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2 01-08-2011 Feeling aggrieved by the order dated 15th July 2011
made by the learned single Judge, pending above CWJC
No.11293 of 2011, the writ petitioner has preferred the present
Appeal under Clause 10 of the Letters Patent.
Patna High Court LPA No.1101 of 2011 (2) dt.01-08-2011
2
Learned Advocate Mr. Nadim Seraj appears for the
appellant. He states that the appellant shall pursue the matter
before the learned single Judge and shall request for early hearing
of the petition. He, therefore, seeks leave to withdraw the present
Appeal.
Leave is granted.
Appeal is disposed of as withdrawn. Interlocutory
Application No. 5125 of 2011 stands disposed of.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Anjani /-
2