IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.302 of 2011
Rakesh Kumar Singh, son of Sri Ramjee Singh, resident of village
Shivrajee Tola, P.O. Chakai, P.S.Dhangai, District Bhojpur(Ara)---
petitioner
Versus
1.The State of Bihar, through the Principal Secretary, Human
Resources Development Department, Government of Bihar, Patna
2.The District Superintendent of Education, Bhojpur
3.Mukhiya, Gram Panchayat Raj, Chakwan, Jagdishpur(Ara), Block,
District Bhojpur(Ara)
4.The Panchayat Secretary, Gram Panchayat Raj, Chakwan, Jagdishpur
Block, District Bhojpur (Ara)------------------------------------respondents
-----------
2. 26.7.2011 Mr.Gajanan Arun, learned counsel for the petitioner,
seeks permission to withdraw the writ application so that
he may approach the statutory Appellate Authority under
the Bihar Panchayat Primary Teachers (Appointment and
Service Condition) Rules, 2006.
The writ application is, accordingly, dismissed as
withdrawn with the aforesaid liberty.
(Ramesh Kumar Datta,J.)
Spal/