IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.914 of 2011
In
Civil Writ Jurisdiction Case No. 5091 of 2011
======================================================
Arjun Prasad, son of Kedar Prasad Sah, Resident of Mohalla-Kali Bagh,
Near Ramjanki Mandir, Police Station-Bettiah Town, District-West
Champaran.
.... .... Appellant
Versus
1. The State of Bihar through the Collector, West Champaran at Bettiah.
2. The Collector, West Champaran.
3. The Sub-Divisional Officer, Bettiah, West Champaran.
4. The Additional Collector, West Champaran at Bettiah.
5. The Deputy Collector Land Reforms, Bettiah, West Champaran.
6. The Anchal Adhikari, Chanpatiya, West Champaran.
7. The Anchal Amin, Chanpatiya, West Champaran.
8. The Station House Officer, Manuapul (Bettiah), West Champaran.
.... .... Respondents/Respondents
9. Jagdeo Manjhi son of Nakcched Manjhi.
10. Samsuddin Dhobi son of Noor Mohammad Mian
11. Rampal Paswan @ Hazra son of Lakhan Hazra
12. Tebul Paswan @ Hazra son of Gau Hazra
All residents of Village-Tunia Bishunpur, P.S. Manuapul, District-West
Champaran.
.... .... Respondents/Respondents
======================================================
Appearance :
For the Appellant : Mr. Sanjay Singh, Advocate
For the Respondents : Mr. Anant Kumar, A.C. to AAG-2
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
2 Patna High Court LPA No.914 of 2011 (7) dt.19-10-2011
2/2
(Per: HONOURABLE THE CHIEF JUSTICE)
7. 19-10-2011 Learned advocate Mr. Sanjay Singh appears for the
appellant. He states that the appellants shall pursue the remedy of
review before the learned single Judge. He, therefore, seeks leave
to withdraw this Appeal.
Leave is granted.
The Appeal is disposed of as withdrawn.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-