High Court Patna High Court - Orders

Sarweshwar Thakur vs The Bharat Sanchar Nigam … on 22 December, 2010

Patna High Court – Orders
Sarweshwar Thakur vs The Bharat Sanchar Nigam … on 22 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.13091 of 2007
                  SARWESHWAR THAKUR, S/o Sri Sahdeo Thakur, resident
                  of village & P.O. Kursela (Bazar), District- Katihar
                                ............................................Petitioner
                                         Versus
                   1. The Bharat Sanchar Nigam Ltd. through the Chief
                       General Manager, Telecommunication, Bharat Sanchar
                       Nigam Limited, Bihar Circle, Patna
                   2. The General Manager, Telecom District, Katihar
                   3. The Divisional Engineer (Admin), O/o G.M.T.D.,
                       Katihar
                   4. The Divisional Engineer (P & A), O/o T.D.M. Katihar
                                                   ............. Respondents
                                       -----------

2. 22.12.2010 Mr. Hemant Kumar Karn, learned counsel for the

petitioner seeks permission to withdraw the writ petition

with a liberty to move before the Central Administrative

Tribunal which, according to him, has been conferred the

jurisdiction to deal with such matters.

The writ petition is accordingly dismissed as

withdrawn with the aforesaid liberty.

( Ramesh Kumar Datta, J.)
S.Pandey