High Court Patna High Court - Orders

Raj Pravesh Thakur vs The State Of Bihar & Ors on 15 September, 2011

Patna High Court – Orders
Raj Pravesh Thakur vs The State Of Bihar & Ors on 15 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.3516 of 2007
                   Raj Pravesh Thakur son of Shri Rajendra Thakur, resident
                   of village Paithna, P.S. Vaina, P.O. Bhagan Bigha, District
                   Nalanda                           ...                 ... Petitioner
                                               Versus
                   1. The State Of Bihar
                   2. The Inspector General, Prisons, Bihar Home (Jail)
                      Department, Old Secretariat, Patna
                   3. The Superintendent, District Jail Katihar, Distt. Katihar
                   4. Jitendra Kumar at present Superintendent, District Jail
                      Begusarai, Distt. Begusarai               ..   . Respondents
                                  ----------------------------------

02/ 15.09.2011 After some argument, learned counsel for

the petitioner has chosen to withdraw the writ

petition, which is, accordingly, permitted to be

withdrawn with liberty to the petitioner to avail the

remedy of appeal against the order bearing Memo

No. 1518 dated 21.07.2006 passed by the

Superintendent, Divisional Jail, Katihar, Annexure-3,

which should be disposed of as early as possible, in

any case within three months from the date of receipt

of the memo. of appeal.

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