High Court Patna High Court - Orders

Anand Kumar Mallik vs The State Of Bihar &Amp; Ors on 8 April, 2011

Patna High Court – Orders
Anand Kumar Mallik vs The State Of Bihar &Amp; Ors on 8 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.12130 of 2007
Anand Kumar Mallik, son of late Shankar Malli, resident of
Mohalla Hela Bazar, Ander Kila Court, P.S. Hajipur Town, P.O.
Hajipur, District Vaishali.
                                                  ------- Petitioner
                                Versus
1. The   State   of   Bihar   through   Secretary,   Personnel   and
   Administrative Reforms Department through Government of Bihar,
   Patna.
2. The Joint Secretary, Personnel and Administrative Reforms
   Department, Government of Bihar, Patna.
3. The   District   Magistrate,   Darbhanga-cum-Chairman,   District
   Compassionate Committee, Darbhanga, District Darbhanga.
4. The District Compassiante Committee, Darbhanga thrugh its
   Chairman at Darbhanga.
5. The   Deputy   Collector,    Establishment   Section,   Darbhanga
   Collectorate, Darbhanga.
6. The Executive Engineer, Soil Testing Division Advance Planning
   Road Construction Department, Darbhanga.
                                                 ------- Respondents
                             -----------

2 8.4.2011 Learned counsel for the petitioner

seeks permission to withdraw this

application.

Counsel for the State does not have

any objection to such prayer.

This application is accordingly

dismissed as withdrawn but, it is made clear

that the petitioner will have no liberty to

move this Court again for the same cause of

action.

Rsh                                            (Mihir Kumar Jha, J.)