High Court Patna High Court - Orders

Dilip Kumar vs The State Of Bihar & Ors on 17 August, 2011

Patna High Court – Orders
Dilip Kumar vs The State Of Bihar & Ors on 17 August, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.4809 of 2007
Dilip Kumar, son of Shri Rajendra Rai, presently working as
Panchayat Shiksha Mitra in Primary School, Bishunpur, Kainju
within    Patepur   Block,   resident    of   Village   Lohanipatti,
Grampanchayat-Bakarh, P.O. Malpura, Block+P.S. Patepur, Dist.
Vaishali.
                                               ---------- Petitioner
                                Versus
1. The State of Bihar.
2. The District Magistrate, Vaishali at Hajipur.
3. The District Superintendent of Education, Vaishali at Hajipur.
4. The Block Development Officer, Patepur, Dist. Vaishali.
5. The   Prakhand  Shiksha   Prasar Padadhikari,     Patepur,  Dist.
   Vaishali.
6. The   Mukhiya,  Grampanchayat    Bakarh,  Block   Patepur,  Dist.
   Vaishali.
7. The Incharge Headmaster, Primary School, Bishunpur, Kainju,
   Grampanchayat Raj-Bakarh, Patepur Block, Dist. Vaishali.
                                                -------- Respondents
                             -----------

2 17.08.2011 Mr. Ashok Kumar, learned counsel for

the petitioner, seeks permission to withdraw

this application.

This application is, accordingly,

dismissed as withdrawn.

(Mihir Kumar Jha, J.)
Rsh