High Court Patna High Court - Orders

Seema Agarwal vs The State Of Bihar &Amp; Ors on 28 January, 2011

Patna High Court – Orders
Seema Agarwal vs The State Of Bihar &Amp; Ors on 28 January, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.16390 of 2004
                  SEEMA AGARWAL w/0 Shri Ssubhash Chandra, resident of
                 village- Kishanpur, P.O. Bounsi, District- Banka (Bhagalpur)
                                       Versus
                 1.. THE STATE OF BIHAR through the Secretary, Department of
                 Personnel & Administrative Reforms, Government of Bihar, Patna.
                 2. The Chairman, Bihar Public ServiceCommission,15,Jawaharlal
                 Nehru Marg (BaileyRoad),Patna.
                 3. The Deputy Secretary, Bihar Public
                 ServiceCommission,15,Jawaharlal Nehru Marg (Bailey Road),Patna.
                 4. The Secretary, Animal Husbandry Department, Government of
                 Bihar, Patna.
                 5.The Collector, Banka.
                                              -----------

4 28.1.2011 Learned counsel for the petitioner submits that the writ

petition has become infructuous and he has instruction not to press this

writ application.

In view of the above, the writ petition is disposed of as such.

    singh                            (Navaniti Prasad Singh,J)