High Court Patna High Court - Orders

Ram Briksh Ram vs The State Of Bihar &Amp; Ors on 14 January, 2011

Patna High Court – Orders
Ram Briksh Ram vs The State Of Bihar &Amp; Ors on 14 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.1477 of 2005
                     Ram Briksh Ram, S/o Late BAteran Ram, R/o Village-Nabinagar
                     Road, P.S.-Nabinagar, District-Aurangabad(Bihar)
                                                                      .......... Petitioner.
                                               Versus
                  1. The State Of Bihar.
                  2. The Chief Engineer, South Bihar Sub-Division, Building
                     Construction Department, Government of Bihar, Patna.
                  3. The Superintending Engineer, Building Circle, Department of
                     Building Construction, Gaya.
                  4. The Executive Engineer, Building Division, Department of Building
                     Construction, Aurangabad.
                  5. The Assistant Engineer, Building Engineer, Department of Building
                     Construction, Aurangabad.
                  6. Sri Rajan Kumar Singh, Son of Sri Surendra Prasad Singh, R/o
                     Village-Sudi-Bigha, P.O. and P.S.-Deo, District-Aurangabad(Bihar).
                                                                      ...... Respondents.
                                             -----------

2. 14.01.2011 Mr. Arun Kumar Singh, learned counsel for the

petitioner seeks permission to withdraw this writ petition.

Accordingly, this writ petition is dismissed as

withdrawn.

       Sujit                                 (S.N.Hussain,J.)