High Court Patna High Court - Orders

Bishnudeo Panjiyar vs The State Of Bihar & Ors on 17 October, 2011

Patna High Court – Orders
Bishnudeo Panjiyar vs The State Of Bihar & Ors on 17 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Civil Writ Jurisdiction Case No.4879 of 2007
                   BISHNUDEO PANJIYAR, SON OF LATE RAMCHANDRA
                   PANJIYAR, RESIDENT OF VILLAGE BARA TOLA, P.O. AND P.S.
                   SAHAR GHAT, DISTRICT MADHUBANI.
                                              Versus
                   1. THE STATE OF BIHAR THROUGH THE SECRETARY,
                      HUMAN RESOURCES AND DEVELOPMENT DEPARTMENT,
                      BIHAR, OLD SECRETARIAT, BIHAR PATNA.
                   2. THE SECRETARY, PERSONNEL AND ADMINISTRTIVE
                      DEPARTMENT, BIHAR, PATNA.
                   3. THE SECRETARY, RURAL DEVELOPMENT DEPARTMENT,
                      BIHAR, PATNA.
                   4. THE STAFF SELECTION COMMISSION, BIHAR, PATNA
                      THROUGH ITS CHAIRMAN.
                   5. THE     SECRETARY,            BIHAR          STAFF  SELECTION
                      COMMISSISON, PATNA.
                                       ----------------------------------

02. 17.10.2011 Learned counsel for the petitioner states

that during the pendency of the writ petition, prayer

made in the writ petition has become infructuous and

the petition may be permitted to be withdrawn, which

is, accordingly, dismissed as withdrawn.

( V. N. Sinha, J.)
Rajesh/