IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12292 of 2009
Manju Devi wife of Binod Kumar Singh, resident of village- Panjwar,
P.S. Raghunathpur, District- Siwan.
Versus
1. The State Of Bihar through the Principal Secretary Social Welfare
Department Government of Bihar, Patna.
2. The Director Social Welfare Govt. of Bihar, Patna.
3. The Commissioner Saran Division District- Saran at Chapra.
4. The Collector Siwan, District- Siwan.
5. The District Welfare Officer, Siwan.
6. The Child Development Project Officer, Raghunathpur, District- Siwan.
7. The Mukhiya Gram Panchayat Raj Panjwar Block Raghunathpur, P.S. -
Raghunathpur District- Siwan.
-----------
03. 02.09.2011 The writ application has been listed under the
heading to be mentioned at the instance of the petitioner to
withdraw the application to avail the alternative remedy of
appeal.
Permission is accorded.
It is expected from the Appellate Authority to
consider to condone the delay in filing the appeal in view of
the pendency of the writ application before this Court.
Accordingly, the writ application is permitted to be
withdrawn.
Amrendra/- (Dinesh Kumar Singh, J.)