High Court Patna High Court - Orders

Ratish Singh vs The State Of Bihar &Amp; Ors. on 29 September, 2010

Patna High Court – Orders
Ratish Singh vs The State Of Bihar &Amp; Ors. on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MJC No.3065 of 2009
          RATISH SINGH Thakur, son of late Govind Singh Thakur, resident of 3/A,
          Pushpanjali Apartment, near Birsa Statdium, Morabadi, Town, PS and
          District Ranchi, Jharkhand 834008 at present posted as Block Welfare
          Officer, Barachatti, District- Gaya, Bihar.
                                                                          ./.. Petitioner.
                                            Versus
     1.   THE STATE OF BIHAR through its Chief Secretary, presently Mr. Anup
          Mukharji Main Secretariat, Patna.
     2.   The Principal Secretary Home Department Govt. of Bihar (Nodal Officer
          under the Bihar Reorganization Act 2000) presently Mr. Afzal Amanullah.
     3.   Mr. Afzal Amanullah, at present the Principal Secretary, Home Department,
          Govt. of Bihar, Main Secretariat, Patna.
     4.   The State of Jharkhand, through the Secretary Personnel Department Govt. of
          Jharkhand (Nodal Officer under Bihar Reorganization Act) presently Mr.
          Aaditya Swaroop.
     5.   The Union of India through the Secretary Ministry of Personnel, Public
          Grievances & Pension, North Block, New Delhi.
                                                        ... Contemner Opposite parties.
                                           -----------

2. 29.09.2010 Mr. Mayanand Jha, learned counsel for the

petitioner seeks permission to withdraw this application

stating that the order of this Court has been complied.

That being so, this application is dismissed as

having become infructuous.

kanchan                                        (Mihir Kumar Jha, J.)