High Court Patna High Court - Orders

Lalit Kumar Kushwaha vs The State Of Bihar &Amp; Ors on 27 January, 2011

Patna High Court – Orders
Lalit Kumar Kushwaha vs The State Of Bihar &Amp; Ors on 27 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.4035 of 2007
                    LALIT KUMAR KUSHWAHA, S/O Sri Kanhaiya Lal
                    Kushwaha, R/O Vill- Bartwalia, P.O. Itwan, P.S. Pachrukhi,
                    Distt- Siwan.
                                                             .......Petitioner.
                        Versus
                    1. THE STATE OF BIHAR.
                    2. The District Magistrate, Siwan.
                    3. The District Superintendent of Education-cum-District
                       Programme Coordinator, Siwan.
                    4. The Block Education Extension Officer, Pachrukhi, Distt-
                       Siwan.
                    5. Mukhia, Gram Panchayat Sahlaur, Anchal Pachrukhi,
                       Distt- Siwan.
                                                             .....Respondents.
                                                -----------

2 27.01.2011 Mr. Sanjay Kumar Singh, learned counsel for the petitioner

seeks liberty to withdraw this application to agitate the grievance

before the appellate forum.

Permission is accorded.

Let the appellate authority condone the delay in preferring

the appeal in view of the fact that this writ application was pending

before this Court.

Accordingly, this petition is disposed off.

Bhardwaj                                   (Dinesh Kumar Singh, J.)