Patna High Court – Orders
Shakila Bano vs The State Of Bihar &Amp; Ors on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3192 of 2010
1. SHAKILA BANO W/O LATE SHAMMI AHMAD R/O VILL.- BISHUNPUR, P.S.
NAHTA, DISTT.- SASARAM
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, DEPTT. OF RURAL DEVELOPMENT, GOVT. OF
BIHAR, PATNA
3. CHIEF ENGINEER, RURAL DEVELOPMENT DEPTT., SPECIAL ZONE,
HARDINGE ROAD, BARRACH NO. 2, PATNA
4. CHIEF ENGINEER NO.-II, RURAL WORKS DEPTT., BHAGALPUR, HARDINGE
ROAD, BARRACH NO. 2, PATNA
5. SUPERINTENDING ENGINEER, RURAL DEVELOPMENT DEPTT., SPECIAL
CIRCLE, GAYA
6. EXECUTIVE ENGINEER, RURAL DEVELOPMENT DEPTT., SPECIAL DIVISION,
ARWAL IN THE DISTRICT OF ARWAL
7. THE DISTRICT COMPASSIONATE APPOINTMENT COMMITTEE-CUM-
DISTRICT MAGISTRATE-CUM-CHAIRMAN, ARWAL, IN THE DISTRICT OF
ARWAL
-----------
02. 07.09.2010 After some arguments leave is sought to
withdraw the application to pursue departmental
remedy. This Court makes no observation with regard
to the same.
The application is dismissed as withdrawn.
P.K. ( Navin Sinha, J.)