IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3293 of 2004
SADANAND SINGH son of late Ram Lagan Singh,
Resident of Mohalla Tilkamanjhi, P.S. Tilkamanjhi, Town
and District-
Bhagalpur ........Petitioner
Versus
1. THE STATE OF BIHAR, through the Chief Secretary, Old
Secretariat, Patna.
2. The Additional Custodian-cum-Additional Settlement
Commissioner-cum- Deputy Secretary, Revenue and
Land Reforms Department, Govt. of Bihar,Patna
3. The Commissioner-cm-Secretary, Department of Revenue
and Land Reforms, Govt. of Bihar, Patna
4. The Divisional Commissioner, Bhagalpur.
5. The District Magistrate, Bhagalpur
6. The Su-divisional Magistrate, Bhagalpur Sadar,
Bhagalpur.
7. The Circle Officer, Jagdishpur, Dstrict, Bhagalpur.
8. The Director General of Police, Bihar Patna.
9. The Inspector General of Police, Bhagalpur
Region, Bhagalpur.
10.The Deputy Inspector General of Police , Eastern Region,
Bhagalpur.
11.The Superintendent of Police, Bhagalpur
12.The Deputy Superintendent of Police, Bhagalpur Sadar,
Bhagalpur.
13.The Officer-in-charge, Tlkasmanjhi Police Station,
Tilkamanjhi, Bhagapur
14.Mr. Satya Narayan Sinha ,@ Mantu Babu, son of late
Nakul Chand Siha, resident of Catige Compound, 13,
Church Road, P.S. Kotwali, Dist. Bhagalpur.
15. Jamuna Prasad, son of late Madan Mistry, resident of
Kotwali Chowk, P.S. Kotwali,Dist. Bhagalpur
16.Moin Mian, son of Late Majid Mistry, resident of Mohalla
Mayaganj, P.S. Barari , Dist-Bagalpur......Respondents.
-----------
For the petitioner: Mr. Chakrapani , Advocate.
For the State : Mr. D.K. Sinha, A.A.G-2.
For the respondent nos. 14 to 16: Mr. Abdul Mannan
Khan, Advocate.
Mr. Najmul Hoda, Advocate.
——
4 28.02.2011 Mr. Chakrapani, learned counsel for the
petitioner, in presence of learned counsel appearing on
behalf of respondents seeks leave of this Court to
2
withdraw this application enabling the petitioner to
pursue other remedy, if available to him.
Leave is granted.
The application is dismissed as withdrawn.
(Birendra Prasad Verma, J.)
Rahman/