High Court Patna High Court - Orders

Fulan Devi vs The Union Of India & Ors on 4 November, 2011

Patna High Court – Orders
Fulan Devi vs The Union Of India & Ors on 4 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.10942 of 2008

                           Fulan Devi, wife of Late Raj Nath Singh, resident of
                           Chhitupakar Lahlad Chak, P.O. Nayagaon, Police Station-
                           Nayagaon, District-Saran      ----------------Petitioner
                                                      Versus

                       1. The Union Of India through Ministry of Railway, New
                          Delhi
                       2. The Chief Security Commissioner, Railway Protection
                          Force, Eastern Railway, Howrah-2, West Bengal
                       3. The Assistant Security Commissioner, Railway Protection
                          Force, Eastern Railway, Howrah-2, West Bengal
                       4. Accounts Officer ( Pension), Designated F.A. & C.A.O. ,
                          Eastern Railway, Calcutta        ------------------- Respondents.
                                    ----------------------------------

02 04-11-2011 After some arguments, Sri Dhurjati K.Prasad, learned

counsel for the petitioner in presence of Sri Anil Singh, learned

counsel for the Respondents seeks permission to withdraw this writ

petition with liberty to avail other remedy.

Prayer is allowed.

The writ petition stands dismissed as withdrawn with

liberty as indicated above.

( Rakesh Kumar, J.)
NKS/-