High Court Patna High Court - Orders

Amir Hasan vs The State Of Bihar &Amp; Ors on 13 April, 2011

Patna High Court – Orders
Amir Hasan vs The State Of Bihar &Amp; Ors on 13 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.9819 of 2010
          1. AMIR HASAN S/O MD. SUBEDAR R/O SHAHBAZWAN,
          P.S.+DISTT.- GOPALGANJ, AT PRESENT POSTED AS
          EXECUTIVE ENGINEER, N.H.DIVISION, GULZARBAGH, PATNA
                                Versus
          1. THE STATE OF BIHAR
          2. THE SECRETARY, ROAD CONSTRUCTION DEPARTMENT, GOVT.
          OF BIHAR, VISHWESARAIYA BHAWAN, BAILEY ROAD, PATNA
          3. THE CHAIRMAN, BIHAR, PUBLIC SERVICE COMMISSION,
          BAILEY ROAD, PATNA
          4. THE DEPUTY SECRETARY (VIGILANCE), ROAD CONSTRUCTION
          DEPARTMENT, VISHWESARAIYA BHAWAN, BAILEY ROAD, PATNA
                                 -----------

2. 13/04/2011 Learned counsel for the petitioner

submits that this writ application has

become infructuous. Therefore, he seeks

permission to withdraw the same.

Learned counsel for the respondents

is present.

Permission is granted. This writ

application is dismissed as withdrawn.

      Pradeep/                      ( J. N. Singh,J.)