High Court Patna High Court - Orders

Ayodhaya Yadav vs The State Of Bihar &Amp; Ors on 30 August, 2010

Patna High Court – Orders
Ayodhaya Yadav vs The State Of Bihar &Amp; Ors on 30 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC NO.11727 OF 2003
AYODHAYA YADAV, SON OF LATE PRABHU YADAV, RESIDENT OF MOHALLA
BANGALATOLA, POLICE STATION SHEIKHPURA, DISTRICT SHEIKHPURA
                             VERSUS
  1. THE STATE OF BIHAR
  2. THE DEPUTY COLLECTOR LAND REFORMS, SHEIKHPURA
  3. THE COLLECTOR, SHEIKHPURA
  4. THE ADDITIONAL MEMBER, BOARD OF REVENUE, BIHAR, PATNA
  5. MD. YUNUS, SON OF LATE ABDUL HAMID, RESIDENT OF MOHALLA
     BARI DARGAH, SHEIKHPURA, POLICE STATION & DISTRICT
     SHEIKHPURA
  6. MD. SAGIRUDDIN, SON OF LATE ABDUL HAMID, RESIDENT OF
     MOHALLA KAMASHI SHEIKHPURA, POLICE STATION AND DISTRICT
     SHEIKHPURA
  ..........................................................................................RESPONDENTS
                             **********

4 30/08/2010 Learned Counsel for the petitioner submits that

his case is covered by the order of this Court dated

31.08.2009 passed in CWJC No. 10609 of 2003.

Accordingly, the petitioner is permitted to

withdraw this writ application with liberty to pursue any

legal remedy available to him.

This writ application is dismissed as withdrawn.

Anand                                                 ( Sheema Ali Khan, J. )