High Court Patna High Court - Orders

Prem Kumar Singh vs The N.T.P.C. &Amp; Ors on 9 March, 2011

Patna High Court – Orders
Prem Kumar Singh vs The N.T.P.C. &Amp; Ors on 9 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.4335 of 2006
                      PREM KUMAR SINGH, SON OF LATE SAHDEO PRASAD SINGH,
                      RESIDENT OF VILLAGE SHOBHNATHPUR, P.S. KAHALGAON,
                      DISTRICT BHAGALPUR.
                                                  Versus
                1.   THE NATIONAL THERMAL POWER CORPORATION THROUGH
                     ITS CHAIRMAN CUM MANAGING DIRECTOR, DELHI.
                2.   THE GENERAL MANAGER, KAHALGAOAN SUPER THERMAL
                     POWER PROJECT, NATIONAL THERMAL POWER CORPORAITON,
                     KAHALGAON, BHAGALPUR.
                3.   THE DEPUTY GENERAL MANAGER(PERSONNEL), KAHALGAON,
                     SUPER THEREMAL POWER PROJECT, NATIONAL THERMAL
                     POWER CORPORATION, KAHALGAON, BHAGALPUR.
                4.   THE PERSONNEL OFFICER(RECRUITMENT) KAHALGAON SUPER
                     THERMAL POWER PROJECT, NATIONAL THERMAL POWER
                     CORPORATION, KAHALGAON, BHAGALPUR.
                5.   THE STATE OF BIHAR THORUGH THE DISTRICT MAGISTRATE,
                     BHAGALPUR.
                6.   THE DISTRICT MAGISTRATE, BHAGALPUR.
                7.   THE SUB-DIVISIONAL OFFICER, SADAR, BHAGALPUR.
                8.   THE SPECIAL LAND ACQUISITION OFFICER, BHAGALPUR.
                                            -----------

02. 09.03.2011 After some argument learned counsel for the petitioner has

chosen to withdraw the writ petition with liberty to the petitioner to

file representation before the authorities of the National Thermal

Power Corporaiton in the light of the averments made in paragraphs-

15 and 18 of the writ petition, which should be considered by the

authorities in accordance with law within a reasonable time.

With the liberty aforesaid, the writ petition is dismissed as

withdrawn.

(V.N. Sinha, J.)
Rajesh/