IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7780 of 2008
Rameshwar Tiwari , Son of Late Ramdeo Tiwari, resident of
Mohalla-Koiri Bigha, P.S. Jainipur, District-Patna --Petitioner
Versus
1. The State Of Bihar through the Chief Secretary, Govt. of
Bihar,Patna
2. Health Commissioner, State of Bihar, Health Department,
New Secretariate,Patna
3. Deputy Director, Health Services, Department of Health,
New Secretariat,Patna
4. Director, Department of Health, Administration, New
Secretariat,Patna ---------------------------- Respondents.
----------------------------------
02 12-10-2011 After some arguments Sri Ajay Prasad, learned counsel
for the petitioner in presence of Sri Md. Faiz Ahmad, learned A.C.
to Govt. Pleader no.7, who appears on behalf of the
Respondent/State, makes a prayer for withdrawal of the writ petition
with liberty to file appropriate petition.
Prayer is allowed.
The writ petition stands dismissed as withdrawn with
liberty as indicated above.
( Rakesh Kumar, J.)
NKS/-