Patna High Court – Orders
Jay Prakash Joshi &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9935 of 2010
1. JAY PRAKASH JOSHI, S/O SURYA NARAYAN PRASAD,
VILLAGE ILALPUR,P.O. DAMGARA, P.S.
DHAMDAHA,DISTRICT PURNIA.
2. SANTOSH KUMAR, S/O SITA RAM YADAV, VILLAGE P.O.,
P.S. JANAKINAGAR,PURNIA.
3. ANIL KUMAR GUPTA, S/O LAXMAN PRASAD, VILLAGE
RANIPATARA, P.O. RANIPATARA BAZAR, P.S.
MUFFASIL,DISTRICT-PURNIA.
4. GANESH KUMAR SINGH, S/O RAMJI SINGH, VILLAGE
CHAUKIDAR HAZARITOLA, P.O. CHANDRAI, P.S. DHAMDAHA
PURNIA.
5. VIJAY KUMAR MEHTA, S/O VISHWANATH PRASAD MEHTA,
VILLAGE MADHUBANI , P.S. KHANANCHIHAT P.O +
DISTRICT- PURNIA.
6. ASHOK KUMAR OORAON, S/O NAND LAL OORAON, VILLAGE
P.O. DHIBARA BAZAR, P.S. BARHARA KOTHI, PURNIA.
7. BRAJESH KUMAR, S/O SRI NIRMAL SINGH, VILLAGE
VIDYAPATI NAGAR, P.O. SADAR, P.S. KHAZANCHIHAT
PURNIA.
8. RAM KUMAR, S/O SITARAM YADAV, MOHALLA
MARGIFARN,SHASTRINAGAR, P.O. PURNIA, P.S.
KHAZANCHIHAT, PURNIA.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
GOVT. OF BIHAR, PATNA.
2. THE HOME SECRETARY, GOVT. OF BIHAR, PATNA.
3. THE D.G. CUM I.G. OF POLICE, BIHAR,PATNA.
4. THE I.G. OF POLICE (B.M.) BIHAR CUM
CHAIRMAN,CENTRAL SELECTION BOARD,BIHAR,PATNA.
-----------
2. 21/04/2011 Learned counsel for the petitioners
seeks permission to withdraw this writ
application.
Permission is granted. This writ
application is dismissed as withdrawn.
Pradeep/ ( J. N. Singh,J.)