Patna High Court – Orders
Sako Devi vs The State Of Bihar & Ors on 15 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3535 of 2011
Sako Devi, wife of Maheshwar Paswan, resident of Village-
Devpura, P.S. Naokothi, District- Begusarai
Versus
1. The State of Bihar through the Principal Secretary, Health
Department, Bihar, Patna
2. The Commissioner, Department of Health, Government of Bihar,
Patna
3. The Collector, Begusarai
4. The Civil Surgeon cum Chief Medical Officer, Begusarai
5. The Incharge Medical Officer, Additional Primary Health Centre,
Devpura, P.S. Naokothi, District- Begusarai
6. The Incharge Medical Officer, Primary Health Centre, Bakhri,
District- Begusarai
----------------------------------
2. 15.11.2011 Mr. Ranjan Kumar Sinha, learned counsel for the
petitioner seeks permission to withdraw the writ application
so that he may approach the authorities in the matter.
The writ application is accordingly dismissed as
withdrawn with the aforesaid liberty but without any liberty
to again approach this Court.
S.Pandey (Ramesh Kumar Datta, J.)