Patna High Court – Orders
Ramjee Prasad Thakur vs The State Of Bihar & Ors on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2773 of 2007
Ramjee Prasad Thakur, son of Sri Jamun Thakur, Resident of Village
Mohanpur, P.O. Bariyarpur, P.S. Piar, Dist. Muzaffarpur.
-------- Petitioner
Versus
1. The State of Bihar.
2. The Commissioner cum Secretary, Secondary Education, Government
of Bihar, Patna.
3. The Director, Secondary Education, Government of Bihar, Patna.
4. The District Magistrate, Muzaffarpur, Dist. Muzaffarpur.
5. The District Education Officer, Muzaffarpur, Dist. Muzaffarpur.
6. The Headmaster, Nationalized High School, Bochanha, Dist.
Muzaffarpur.
7. The Headmaster, Nationalized Sri Amiri High School, Kanta, Dist.
Muzaffarpur.
-------- Respondents
-----------
2 05.8.2011 After some arguments, learned
counsel for the petitioner, seeks permission
to withdraw this application.
That being so, this writ application
is permitted to be withdrawn but, it is,
however, made clear that the petitioner will
have no liberty to move this Court again for
the same cause of action.
(Mihir Kumar Jha, J.)
Rsh