Patna High Court – Orders
Rajnath Prasad vs The State Of Bihar &Amp; Ors on 15 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3699 of 2005
RAJNATH PRASAD SON OF SRI SANJU PRASAD
RESIDENT OF VILLAGE BALI TOLA P.S. DERANI
DISTRICT SARAN AT PRESENT POSTED AS CLERK IN
THE DISTRICT TRANSPAORT OFFICE, PATNA.
Versus
THE STATE OF BIHAR & ORS
-----------
8 15/09/2010 Mr. Bindhyachal Singh, learned counsel for the
petitioner informs the Court that there may not be an
occasion to pursue the matter at this stage because the
department is willing to look into his grievance with
regard to the seniority and promotion.
This writ application is permitted to be
withdrawn in view of the above stated position.
AMIN/ (Ajay Kumar Tripathi, J.)