Patna High Court – Orders
Samir Kumar vs The State Of Bihar & Ors on 15 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Civil Writ Jurisdiction Case No.9867 of 2007 Samir Kumar, son of Bajrang Choudhary Vimal, resident of Mohalla Kadhipur, P.S. Samastipur, District Samastipur ... Petitioner Versus 1. The State Of Bihar 2. District Magistrate, Samastipur 3. State Health Committee, Bihar, Patna through its Chairman 4. Chairman, State Health Committee, Bihar, Patna 5. District Health Committee, Samastipur through its Chairman 6. Chairman, District Health Committee, Samastipur 7. Civil Surgeon cum Chief Medical Officer, Samastipur ... Respondents ----------------------------------
2. 15.10.2011 Mr. D.K.Sinha, learned Senior counsel appearing on
behalf of the petitioner, would submit that the petitioner does not
intend to press this application for the present during the pendency
of the criminal case and that he may be given liberty to move the
competent authority after disposal of the criminal case.
That being so, this application is permitted to be
withdrawn with the aforementioned liberty.
(Mihir Kumar Jha,J.)
Surendra/