Patna High Court – Orders
Hc (Gd)Nageshwar Ojha vs The Union Of India &Amp; Ors on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17347 of 2010
HC (GD) NAGESHWAR OJHA NO.850830315, SON OF RAM
BACHAN OJHA, RESIDENT OF VILLAGE NIYAZIPUR, P.S.
NATWAR, DISTRICT ROHTAS (BIHAR).
Versus
1. THE UNION OF INDIA THROUGH THE SECRETARY, HOME
DEPARTMENT, NEW DELHI.
2. THE DIRECTOR GENERAL, C.R.P.F., LODHI ROAD, NEW
DELHI.
3. THE COMMANDANT 10 BATTALIAN, C.R.P.F. 82 MILES
NALKATA, TRIPURA, AT PRESENT BARPETA, ASSAM.
4. THE DY. INSPECTOR GENERAL OF POLICE, C.R.P.F.,
DURGAPUR, WEST BENGAL 713214.
-----------
04. 02.11.2010 After some argument learned counsel for the petitioner has
chosen to withdraw this writ petition with liberty to avail the
alternative remedy of revision before the I.G., CRPF against the order
of dismissal as also the appellate order.
With the liberty aforesaid, the writ petition is permitted to
be withdrawn.
(V.N. Sinha, J.)
Rajesh/