IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3012 of 2011
Md.Mansoor Alam, son of Sk. Afizuddin, resident of Village
Balwad, Police Station: Tarawari, District-Araria .... Petitioner
Versus
1. The State of Bihar
2. The District Magistrate, Araria
3. The Deputy Development Commissioner, Araria
4. The District Superintendent of Education, Araira ..
..............................Respondents
----------------------------------
3. 13.10.2011 Mr. Achal Kumar Sinha, learned counsel for the
petitioner seeks permission to withdraw the writ application
so that he may represent before the respondent-authorities.
The writ application is, accordingly, dismissed as
withdrawn.
In case, any representation is filed by the
petitioner before the competent authority, the same shall be
considered and disposed of in accordance with law,
preferably, within a period of four weeks from the filing of
the representation.
S.Pandey (Ramesh Kumar Datta, J.)