Patna High Court – Orders
Chandra Shekhar Sharma vs The State Of Bihar & Ors on 16 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3475 of 2007
CHANDRA SHEKHAR SHARMA, SON OF LATE SANT VILAS
SHARMA, RETIRED V.L.W. AT SADAR BLOCK, JEHANABAD,
RESDIENT OF VILLAGE SARAUTI, P.O. RAMPUR CHAURAM,
P.S. ARWAL, DISTRICT JEHANABAD.
Versus
1. THE STATE OF BIHAR, THROUGH THE COLLECTOR CUM
DISTRICT MAGISTRATE, JEHANABAD.
2. THE DISTRICT DEVELOPMENT COMMISSIONER,
JEHANABAD.
3. THE ADDITIONAL COLLECTOR, LAND REFORMS(ADM)
JEHANABAD.
4. THE BLOCK DEVELOPMENT OFFICER, ARWAL, DISTRICT
JEHANABAD.
5. THE BLOCK DEVELOPMENT OFFICER, SADAR BLOCK,
JEHANABAD.
6. THE DIRECTOR, NATIONAL RURAL EMPLOYMENT
PROGRAMME (N.R.E.P.) CUM D.D.O., JEHANABAD.
7. DISTRICT TREASURY OFFICER, JEHANABAD.
8. THE DEPUTY COLLECTOR, ESTABLISHMENT,
JEHANABAD.
------------------
03. 16.09.2011 Shri Ghanshyam Sharma one of the
counsel for the petitioner states that prayer made in
the writ petition has been allowed. In the
circumstances, he may be permitted to withdraw the
writ petition, which is, accordingly, disposed of.
( V. N. Sinha, J.)
Rajesh