Patna High Court – Orders
Mahesh Chandra Vishwas vs The State Of Bihar & Ors on 11 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8189 of 2008
Mahesh Chandra Vishwas, S/O Sri Tarachand Vishwas,
resident of village Hassanpur, P.S. Raniganj, P.O.
Meriganj, District- Araria.
.......... Petitioner
Versus
1.The State Of Bihar through the Secretary, Human
Resources Development Department, Govt. of Bihar,
Patna
2.The Director, Sarv Siksha Abhian, Govt. of Bihar,
Patna
3.The District Magistrate, Araria, District- Araria
4.The District Superintendent of Education, Araria,
District- Araria
5.The Block Education Examination Officer, Araria,
District- Araria
6.The Block Education Extension Officer(BEEO) Block
Ranbiganj, District- Araria
7.Ram Kishore Thakur, Headmaster, Primary School,
Baludhima, Uttakramit (Middle School) Balidhima,
Block Raniganj, Panchayat+P.O.+P.S. Hassanpur,
District- Araria.
............. Respondents
----------------------------------
3. 11/08/2011 Learned counsel for the petitioner
submits that the grievances of the
petitioner have been redressed and therefore
he seeks permission to withdraw this writ
application.
Permission is granted. This writ
application is dismissed as withdrawn.
Pradeep/ ( J. N. Singh,J.)