Patna High Court – Orders
Nagina Singh vs The State Of Bihar &Amp; Ors on 4 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1679 of 2010
1. NAGINA SINGH S/O LATE SHRINANDAN SINGH R/O VILL PAROHAN, P.S.
KATHAIYAN,DISTT-MUZAFFARPUR
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY , DEPARTMENT OF FOOD AND CIVIL SUPPLIES BIHAR,PATNA
3. THE COMMISSIONER TIRHUT DIVISION , MUZAFFARPUR
4. DISTRICT MAGISTRATE MUZAFFARPUR
5. SUB- DIVISIONAL MAGISTRATE(WEST) MUZAFFARPUR
6. BLOCK DEVELOPEMENT OFFICER MOTIPUR,DISTT-MUZAFFARPUR
-----------
2/ 04/03/2011 After some argument, learned counsel for
the petitioner prays for leave to withdraw the
application to pursue departmental remedies.
The Court makes no observation with regard
to the same.
The application is dismissed as withdrawn.
KC ( Navin Sinha, J.)