High Court Patna High Court - Orders

Ram Narayan Prasad vs The State Of Bihar & Ors on 19 July, 2011

Patna High Court – Orders
Ram Narayan Prasad vs The State Of Bihar & Ors on 19 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.20472 of 2010
                Ram Narayan Prasad S/O Late Shiv Shankar Bhagat R/O Vill.-
               Amnaura, P.S.- Aandar, Distt.- Siwan----------------------------petitioner
                                         Versus
               1. The State of Bihar through the Principal Secretary Department of
               Human Resources, New Secretariat, Patna
               2. The Director Primary Education, New Secretariat, Patna
               3. The Divisional Educational Establishment Committee through its
               Regional Deputy Director Chapra
               4. The Regional Deputy Director of Education, Saran Division, Chapra
               5. The District Education Officer Siwan
               6. The District Superintendent of Education, Siwan
               7. The HeadmasterGovt. Basic School, Barakagaon, Siwan-respondents
                                        -----------

2. 19.7.2011 Mr.Sanjay Kumar, learned counsel for the petitioner,

seeks permission to withdraw the writ application with

liberty to approach this Court by filing fresh writ

application in case any adverse order is communicated to

the petitioner by the authorities.

The writ application is, accordingly, dismissed as

withdrawn with the aforesaid liberty.

(Ramesh Kumar Datta,J.)

Spal/