High Court Patna High Court - Orders

Rambha Devi vs The State Of Bihar &Amp; Ors on 7 April, 2011

Patna High Court – Orders
Rambha Devi vs The State Of Bihar &Amp; Ors on 7 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.3571 of 2008
RAMBHA DEVI, WIFE OF NEERAJ KUMAR, RESIDENT OF VILLAGE
MACHHARGANWA, P.S. YOGAPATTI, DISTRICT WEST CHAMPARAN. --- PETITIONER
                                 Versus
  1. THE STATE OF BIHAR.
  2. THE SECRETARY, DEPARTMENT OF SOCIAL WELFARE, BIHAR, PATNA.
  3. THE DISTRICT MAGISTRATE, BETTIAH, DISTRICT WEST CHAMPARAN.
  4. THE BLOCK DEVELOPMENT OFFICER, BLOCK YOGAPATTI, DISTRICT WEST
     CHAMPARAN.
  5. THE CHILD DEVELOPMENT PROJECT OFFICER, BLOCK YOGAPATTI, DISTRICT
     WEST CHAMPARAN.
  6. THE MUKHIYA, MACHHARGANWA PANCHAYAT, BLOCK YOGAPATTI,
     DISTRICT WEST CHAMPARAN.
  7. PANCHAYAT SEVAK, MACHHARGANWA PANCHAYAT, BLOCK YOGAPATTI,
     DISTRICT WEST CHAMPARAN.
  8. SARSWATI DEVI, WIFE OF GAURI SHANKAR PRASAD, RESIDENT OF VILLAGE
     KUMARAPATTI, PANCHAYAT BASOPATTI, P.S. YOGAPATTI, DISTRICT WEST
     CHAMPARAN.
  9. THE MUKHIYA, BASOPATTI PANCHAYAT, BLOCK YOGAPATTI, DISTRICT
     WEST CHAMPARAN. --- RESPONDENTS.
                                -----------

2 7.4.2011 Mr. Sanjay Kumar No. 7, counsel appearing on behalf

of the petitioner prays that he may be permitted to withdraw this

writ application.

Prayer is allowed and this writ application is dismissed

as withdrawn.

       Sanjay                                             ( Sheema Ali Khan, J.)