Patna High Court – Orders
Fulendra Kumar Singh’Anshu’ vs The State Of Bihar &Amp; Ors on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3661 of 2008
FULENDRA KUMAR SINGH'ANSHU', SON OF LATE SATYAPAL SINGH, AT PRESENT
POSTED AS SUB-DIVISIONAL OFFICER, IRRIGATION SUB-DIVISION, TRIVENIGANJ,
P.O. TRIVENIGANJ, DISTRICT SUPAUL, PERMANENT RESIDENT OF MUHALLA DHAB
(KSHATRAPATINAGAR), WARD NO. 15, UNDER TOWN ROSERA, P.O. & P.S. ROSERA,
DISTRICT SAMASTIPUR (BIHAR). ----- PETITIONER
Versus
1. THE STATE OF BIHAR, THOUGH SPECIAL SECRETARY, DEPARTMENT OF
HOME (SPECIAL), GOVERNMENT OF BIHAR, OLD SECRETARIAT, BAILEY
ROAD, PATNA.
2. PRINCIPAL SECRETARY-CUM-COMMISSIONER, DEPARTMENT OF WATER
RESOURCES, GOVERNMENT OF BIHAR, SINCHAI BHAVAN, HARDINGE ROAD,
PATNA.
3. ADDITIONAL SECRETARY-CUM-ENGINEER-IN-CHIEF, DEPARTMENT OF
WATER RESOURCES, GOVERNMENT OF BIHAR, SINCHAI BHAVAN,
HARDINGE ROAD, PATNA.
4. JOINT SECRETARY, DEPARTMENT OF WATER RESOURCES (MANAGEMENT
CELL), GOVERNMENT OF BIHAR, SINCHAI BHAVAN, HARDINGE ROAD,
PATNA. ----- RESPONDENTS
-----------
2 11.4.2011 Mr. B.N. Sinha “Suman” learned counsel for the
petitioner submits that the grievances of the petitioner have been
redressed. In the view of the aforesaid statement, learned counsel
for the petitioner prays that he may be permitted to withdraw this
writ application.
Prayer is allowed and this writ application is dismissed
as withdrawn.
Sanjay ( Sheema Ali Khan, J.)