High Court Patna High Court - Orders

Kumari Rashmi @ Rashami Kumari vs The State Of Bihar &Amp; Ors on 10 August, 2010

Patna High Court – Orders
Kumari Rashmi @ Rashami Kumari vs The State Of Bihar &Amp; Ors on 10 August, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.2104 of 2010
1. KUMARI RASHMI @ RASHAMI KUMARI W/O SHREE VINOD KUMAR R/O VILL
GONDU BIGHA ,P.O.GOPALPUR,P.S. WARSHALIGANJ,DISTT-NAWADA
                                      Versus
1. THE STATE OF BIHAR ,THROUGH THE SECRETARY,SOCIAL WELFARE
DEPARTMENT   GOVERNMENT OF BIHAR, OLD SECRETARIAT,PATNA
2. THE DIRECTOR SOCIAL WELFARE DEPARTMENT    INDIRA BHAWAN,BORING
CANAL ROAD,PATNA
3. THE DISTRICT PROGRAMME OFFICER NAWADA
4. THE CHILD DEVELOPMENT PROJECT OFFICER WARSHALIGANJ,NAWADA
5. THE RAJKUMAR CHOUDHARY S/O NOT KNOWN MUKHIA GRAM PANCHAYAT
,BARNAMA ,P.S.BARNAMA,DISTT-NAWADA
6. SHREE SHAMBHU SHARAN PRASAD S/O NOT KNOWN THE PANCHAYAT
SECRETARY,GRAM PANCHAYAT ,BARNAMA ,P.S.BARNAMA,DISTT-NAWADA
                                   -----------

2/ 10/08/2010 After some argument, learned counsel for the

petitioner prays for leave to withdraw the application to

pursue departmental remedies. This Court makes no

observation with regard to the same. The application is

dismissed as withdrawn.

KC                                           ( Navin Sinha, J.)