High Court Patna High Court - Orders

Satrudhan Ram vs The State Of Bihar &Amp; Ors on 1 March, 2011

Patna High Court – Orders
Satrudhan Ram vs The State Of Bihar &Amp; Ors on 1 March, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC No.11082 of 2008
          SATRUDHAN RAM, SON OF SHITAL RAM, RESIDENT OF
          VILLAGE-KUMHROULI, POLICE STATION-KAMTAUL,
          BLOCK-JALAY, DISTRICT-DARBHANGA.........PETITIONER.

                               Versus

          1. THE STATE OF BIHAR THROUGH DISTRICT
             MAGISTRATE, DARBHANGA.
          2. THE BLOCK DEVELOPMENT OFFICER, JALAY BLOCK,
             DISTRICT-DARBHANGA.
          3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
             DARBHANGA.
          4. THE BLOCK EDUCATION EXTENSION OFFICER, JALAY
             BLOCK, DARBHANGA.
          5. SURAJ NARAIN YADAV, EX-PANCHAYAT SEVAK, RADHI
             PURVI PANCHAYAT JALAY, DARBHANGA, AT PRESENT
             BRAHAMPUR PURVI, JALAY, DARBHANGA.
          6. RAM PUKAR MAHTO, PANCHAYAT SEVAK, RADHI
             PURVI PANCHAYAT JALAY, DARBHANGA.
          7. MRS. PHOOL JAHAN RUHI, MUKHIYA, GRAM
             PANCHAYAT RADHI PURVI JALAY, DISTRICT-
             DARBHANGA.
          8. RAJ KUMAR, SON OF LAXMI PASWAN, RESIDENT OF
             VILLAGE-LAXMI SAGAR, POST-LAXMI SAGAR, P.S.
             L.N.M.U, DISTRICT-DARBHANGA.
             ............................................................RESPONDENTS.

                              -----------

3. 1.3.2011. Mr. Md. Sufiyan, learned counsel for the petitioner,

appears and seeks permission to withdraw this writ application

to file an appeal before the appellate authority constituted

under Rule 18 of the Bihar Panchayat Parambhik Shikshak

(Niyojan Avam Seva Sart) Niyamavali, 2006 (as amended by

Amendment Rules, 2008).

2

Learned counsel for the State raises no objection

with regard to the same.

Permission is accorded.

This writ application is dismissed as withdrawn with

the aforesaid liberty granted to the petitoner.

It is made clear that this Court has not formed any

opinion with regard to the merit of the case of the petitioner.

( Dr. Ravi Ranjan, J)

P.S.