High Court Patna High Court - Orders

Baijnath Rai & Ors vs The State Of Bihar & Ors on 24 June, 2011

Patna High Court – Orders
Baijnath Rai & Ors vs The State Of Bihar & Ors on 24 June, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.5596 of 2006
1.   Baijnath Rai, son of late Bali Raj Rai, Resident of Village
     Saukaya, P.S. Navgachhiya, District Bhagalpur.
2.   Ravindra Kumar, S/o late Baliraj Rai, Resident of Village
     Sokeha, P.S. Novgachia, District Bhagalpur.
3.   Kailash Rai, S/o late Dhuri Rai, Resident of Village Sokcha,
     P.S. Nawgachia, District Bhagalpur.
4.   Pramod Kumar Deo, S/o Shri Suryug Lal Deo, Resident of Village
     Teka Patti, P.S. Alinagar Aniugaor, District Darbhanga.
5.   Shambhu Kumar Deo, S/o Shri Suryug Lal Deo, resident of Village
     Teka Patti, P.S. Alinagar Aninugaor, District Darbhanga.
                                                   ------- Petitioners
                                  Versus
1.   The State of Bihar though the Secretary, Health Department,
     Govt. of Bihar, Patna.
2.   The Director-in-Chief, Health Service, Govt. of Bihar, Patna.
3.   The Chief Maleria Officer, Govt. of Bihar, Katihar.
4.   The Civil Surgeon-cum-Chief Medical Officer, Katihar.
5.   The District Maleria Officer, Katihar.
6.   The District Magistrate, Katihar.
                                                 --------- Respondents
                               -----------

5 24.6.2011 After some arguments, learned

counsel for the petitioners seeks permission

to withdraw this application in order to

enable the petitioners to file their compact

representation before the competent authority

for redressal of their grievances as with

regard to the placement of their names in the

panel.

This application is, accordingly,

permitted to be withdrawn with the

aforementioned liberty.

Rsh                                                        (Mihir Kumar Jha, J.)