IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1493 of 2011
Ishrat Ara, daughter of Kalimullah, resident of village
Murli, P.O.Pachpakari, P.S.Dhaka, District East Champaran,
Motihari--------------------------------------------------petitioner
Versus
1.The State of Bihar
2.The Principal Secretary, Human Resources Development
Department, Government of Bihar, Patna
3.The District Superintendent of Education, East
Champaran, Motihari
4.The Block Development Officer, Chiraya Block, District
East Champaran, Motihari
5.The Panchayat Sachiv, Rampur Dakshin Gram Panchayat,
District East Champaran, Motihari
6.Bibha Rani, wife of Paramhansh Mishra, resident of
village Manguraha, P.O.Rampur, P.S.Chiraya, District East
Champaran, Motihari--------------------------------respondents
-----------
2. 09.08.2011 Mr.Sunil Kumar Singh, learned counsel for the
petitioner, seeks permission to withdraw the writ
application so that he may pursue the matter before the
respondent authorities.
The writ application is, accordingly, dismissed as
withdrawn but with no liberty to the petitioner to again
approach this Court in the matter.
(Ramesh Kumar Datta,J.)
Spal/