High Court Patna High Court - Orders

Ramashanker Ojha vs The State Of Bihar & Ors on 6 September, 2011

Patna High Court – Orders
Ramashanker Ojha vs The State Of Bihar & Ors on 6 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CIVIL WRIT JURISDICTION CASE NO.4820 OF 2011
                   RAMASHANKER OJHA VILLAGE BANKAT NARKATIA
                   POLICE STATION PAHARPUR, EAST CHAMPARAN,
                   MOTIHARI.
                                        Versus
                    1. THE STATE OF BIHAR
                    2. THE COLLECTOR ERAST CHAMPARAN
                    3. SUB DIVISIONAL OFFICER ARERAJ, MOTIHARI
                    4. THE CIRCLE OFFICER, PAHARPUR, MOTIHARI
                    5. PHULDEO THAKUR, VILLAGE BANKAT NARKATIA,
                       POLICE STATION PAHARPUR, EAST CHAMPARAN.
                                ----------------------------------

2 06/09/2011. The petitioner seeks liberty to withdraw the writ

petition, filed for quashing order dated 9.7.2010 contained

in Annexure 3, issued by the Circle officer Paharpur,

Motihari in Case No. 4 of 1987-88 enabling him to file an

appeal.

The writ petition is permitted to be withdrawn

with the liberty aforesaid.

It would be open for the petitioner to explain the

cause of delay in filing the appeal, which would be

considered on its own merit.

Status quo as of today would be maintained for a

week.

Shashi. (Samarendra Pratap Singh,J.)