Patna High Court – Orders
Makeshwar Prasad Singh vs The State Of Bihar & Ors on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11764 of 2001
Makeshwar Prasad Singh, son of late Ram Bhajan Singh, resident of
village - Phulsakara, P S - Shahebganj, District - Muzaffarpur,
presently posted at Sub-Jail, Bagaha as Assistant Jailor, West
Champaran.
Versus
1. The State of Bihar through Home Commissioner, Old Secretariat,
Patna.
2. The Inspector General of Prison, Bihar, Patna.
3. The Enquiry Officer cum Director Probation Service, Bihar,
Patna.
4. The Superintendent of Jail, Sub-Jail, Jamui, Bihar, Patna.
-----------
04. 21.10.2011 I.A. No. 3996 of 2004 has been filed for withdrawal
of the writ application.
There is none on behalf of the petitioner. However,
counsel for the State is present.
I.A. is allowed.
Writ is dismissed as withdrawn.
rkp ( Ajay Kumar Tripathi, J.)