IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7141 of 2011
RAMDEO SHARMA, SON OF LATE KISHUNI SHARMA, RESIDENT OF
VILLAGE BAGRA HARIDAS ALIAS GAON, P.O. PANDAUL, P.S. KURHANI,
DISTRICT MUZAFFARPUR-----------------------------------------------PETITIONER
Versus
1.THE BIHAR STATE ROAD TRANSPORT CORPORATION THROUGH ITS
ADMINISTRATOR
2.THE ADMINISTRATOR-CUM-MANAGING DIRECTOR, BIHAR STATE
ROAD TRANSPORT CORPORATION
3.THE CHIEF OF ADMINISTRATION, BIHAR STATE ROAD TRANSPORT
CORPORATION
ALL ARE IN THE OFFICE OF BIHAR STATE ROAD TRANSPORT
CORPORATION, 'PARIVAHAN BHAWAN', BIRCHANDRA PATEL MARG,
PATNA 800001
4.THE DIVISIONAL MANAGER, BIHAR STATE ROAD TRANSPORT
CORPORATION, MUZAFFARPUR------------------------------------RESPONDENTS
-----------
For the petitioner :Mr.Satish Kumar Singh, Advocate
For the BSRTC :Mr.P.K.Verma, Sr.Advocate
Mr.S.R.Sharan, Advocate
——
2. 22.4.2011 Mr.Satish Kumar Singh, learned counsel for the
petitioner, seeks permission to withdraw the writ
application with a liberty to approach the authorities of the
respondent Bihar State Road Transport Corporation for the
redressal of his grievances.
The writ application is, accordingly, dismissed as
withdrawn with the aforesaid liberty.
(Ramesh Kumar Datta,J.)
Spal/