Patna High Court – Orders
Bindeshwari Prasad Mehta vs The State Of Bihar &Amp; Ors on 31 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14182 of 2002
Bindeshwari Prasad Mehta, son of Shri Kailu Prasad Mehta @
Kalunand Mehta, Resident of Village & Post Office Garhiya Balna,
Police Station K.Nagar, District Purnea.
-------- Petitioner
Versus
1. The State of Bihar through the Secretary-cum-Commissioner,
Department of Human Resources Development (Primary Education),
Govt. of Bihar, Patna.
2. The Commissioner, Education, Bihar, Patna.
3. The Director-cum-Joint Secretary, Primary Education, Govt. of
Bihar, Patna.
4. Regional Deputy Director of Education, Purnea Division, Purnea.
5. The Collector, Purnea.
6. The District Superintendent of Education, Purnea.
------- Respondents
-----------
4 31.08.2010 Mr. Rajiv Roy, learned counsel for
the petitioner, seeks permission to withdraw
this application.
Accordingly, this application is
dismissed as withdrawn.
Rsh (Mihir Kumar Jha, J.)