High Court Patna High Court - Orders

Deep Lal Roy vs The State Of Bihar & Ors on 19 July, 2011

Patna High Court – Orders
Deep Lal Roy vs The State Of Bihar & Ors on 19 July, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.789 of 2007
                        DEEP LAL ROY, SON OF LATE REKHA ROY, VILLAGE BASTI
                        JALAL, POST OFFICE SITAL PUR, POLICE STATION
                        DIGHWARA, DISTRICT CHAPRA.
                                            Versus
                   1.    THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
                         GOVT. OF BIHAR, PATNA.
                   2.    THE CANE COMMISSIONER, GOVERNMENT OF BIHAR,
                         PATNA.
                   3.    THE DEPUTY DIRECTOR, SUGARCANE DEVELOPMENT,
                         MOTIHARI, EAST CHAMPARAN.
                   4.    THE ASSISTANT DIRECTOR, SUGARCANE DEVELOPMENT,
                         GOPALGANJ.
                                             -----------

02. 19.07.2011 Counsel for the petitioner has chosen to

withdraw the writ petition in the light of the averments

made in the counter affidavit with liberty to raise the

grievance, if any before the competent authority.

With the liberty aforesaid, the writ petition is

dismissed as withdrawn.

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