IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7861 of 2008
SHRI DEOPOOJAN PRASAD @ DEOPOO
Versus
THE STATE OF BIHAR & ORS
-----------
4. 04.11.2010 Leave is sought to withdraw this application to
pursue departmental remedies for which the petitioner is
stated to have filed a representation.
That is a matter to be examined appropriately by the
authorities and the present order shall not be construed in
any manner as any observation or opinion on merits since
the Court have had no occasion to go into the same.
Having heard the parties I.A. No. 8258 of 2010 for
addition of Intervenor/Petitioners is allowed.
This application is accordingly dismissed as
withdrawn.
Snkumar/- (Navin Sinha,J.)