High Court Patna High Court - Orders

Jai Narain Sah vs The State Of Bihar &Amp; Ors on 4 February, 2011

Patna High Court – Orders
Jai Narain Sah vs The State Of Bihar &Amp; Ors on 4 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.8777 of 2010
                 1. JAI NARAIN SAH S/O LATE KESHO SAH R/O VILL.-
                 BAKHRI, P.O.- DHANSAINA, P.S.- SOURBAZAR AND
                 DISTT.- SAHARSA
                                          Versus
                 1. THE STATE OF BIHAR
                 2. DISTRICT MAGISTRATE, SAHARSA
                 3. BLOCK EDUCATION EXTENSION OFFICER,
                 SOURBAZAR WEST, SAHARSA
                 4. DISTRICT SUPERINTENDENT OF EDUCATION,
                 SAHARSA
                 5. HEADMASTER, MIDDLE SCHOOL, SOURBAZAR,
                 SAHARSA
                 6. REGIONAL DEPUTY DIRECTOR OF EDUCATION,
                 KOSHI DIVN., SAHARSA
                                        -----------

2 04/02/2011 Mr. Vijay Kumar Singh on instruction from Mr.

Anil Kumar Mukund, learned counsel for the petitioner,

seeks permission to withdraw this writ application.

Learned counsel for the State has no objection .

This writ application is dismissed as not pressed.

    AMIN/                          (Ajay Kumar Tripathi, J.)