Patna High Court – Orders
Asha Rani &Amp; Anr vs The State Of Bihar &Amp; Ors on 27 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11691 of 2007
ASHA RANI & ANR
Versus
THE STATE OF BIHAR & ORS
WITH
CWJC No.14992 of 2009
ASHA RANI
Versus
THE STATE OF BIHAR & ORS
-----------
03 27.04.2011 Learned counsel for the petitioner seeks leave of this
Court to withdraw this application, so far as petitioner no.2, Md. Meraj
Alam is concerned, to move the District Teacher Employment
Appellate Authority for redressal of his grievances at the first instance.
Leave is granted.
This application is dismissed as withdrawn in so far as
petitioner no.2 is concerned.
Trivedi/ (Navaniti Prasad Singh, J.)