High Court Patna High Court - Orders

Ramanand Singh vs The State Of Bihar &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Ramanand Singh vs The State Of Bihar &Amp; Ors on 9 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.641 of 2010
                 1. RAMANAND SINGH S/O SHRI KAMESHWARI
                 PRASAD SINGH R/O VILL.- KHUTAHA, P.S.-
                 BHARGAWAN, DISTT.- ARARIA
                                         Versus
                 1. THE STATE OF BIHAR THROUGH THE SECRETARY,
                 DEPARTMENT OF SCHEDULED CASTES AND
                 SCHEDULED TRIBES WELFARE, GOVT. OF BIHAR,
                 PATNA
                 2. THE DIRECTOR, DEPTT. OF SCHEDULED CASTE AND
                 SCHEDULED TRIBES WELFARE, GOVT. OF BIHAR,
                 PATNA
                 3. THE DEPUTY DIRECTOR, WELFARE, PURNEA
                 DIVISION, DISTT.- PURNEA
                 4. ASSISTANT DIRECTOR, HEADQUARTER,
                 DEPARTMENT OF SCHEDULED CASTE AND
                 SCHEDULED TRIBES WELFARE, GOVT. OF BIHAR,
                 PATNA
                 5. THE DISTRICT WELFARE OFFICER, SAHARSA,
                 DISTT.- SAHARSA
                                       -----------

4 09/12/2010 Learned counsel for the petitioner realised the

futility of pursuing the matter beyond time and sought

permission to withdraw this writ application.

This writ application is dismissed as not pressed.

    AMIN/                         (Ajay Kumar Tripathi, J.)