Patna High Court – Orders
Jinat Parween vs The State Of Bihar & Ors on 22 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7442 of 2007
Jinat Parween, D/o Sri Habibur Rahman, resident of village
Amarsinhpur, P.S. Azamnagar, P.O. Nemole Hatt, District Katihar
... Petitioner
Versus
1. The State Of Bihar
2. The Collector, District Katihar
3. The District Superintendent of Education, Katihar
4. The Secretary, panchayat Shikshak Niyojan, Ajam Nagar, Katihar
5. The Block Development Officer, Azamnagar, Katihar
6. The Block Education Officer, Azamnagar, Katihar
... Respondents
----------------------------------
2. 22.9.2011 After some argument learned counsel for the
petitioner seeks permission to withdraw this application in order to
enable the petitioner to move before the District Teachers
Appellate Authority.
That being so, this application is, accordingly,
permitted to be withdrawn with the aforementioned liberty.
(Mihir Kumar Jha,J.)
Surendra/