Patna High Court – Orders
Anshu Priya vs The State Of Bihar & Ors on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9686 of 2008
ANSHU PRIYA, W/O ARVIND KUMAR, R/O VILLAGE-
RAMNAYKA, P.S.-PARIHAR, DISTRICT-SITAMARHI.
...............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, PATNA.
2. THE DISTRICT SUPERINTENDENT OF
EDUCATION, SITAMARHI.
3. THE BLOCK DEVELOPMENT OFFICER, PARIHAR
BLOCK, DISTRICT-SITAMARHI.
4. THE BLOCK EDUCATION EXTENSION OFFICER,
BLOCK-PARIHAR, DISTRICT-SITAMARHI.
5. THE MUKHIYA, GRAM PANCHAYAT RAJ JAGDAR,
BLOCK-PARIHAR, DISTRICT-SITAMARHI.
6. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT
RAJ JAGDAR, BLOCK-PARIHAR, DISTRICT-
SITAMARHI. ...............RESPONDENTS.
-----------
2 05.09.2011 Learned counsel for the petitioner
submits that the grievances of the
petitioner have been redressed and,
therefore, he seeks permission to withdraw
this application.
Permission is granted. This
application is dismissed as withdrawn.
Arvind/ ( J.N. Singh, J.)