IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3397 of 2011
Smt.Asha Kumari, wife of late Tejnarain Trivedi, resident of village
Chausima, P.O. Sito, P.S. Sakra, District Muzaffarpur-------------petitioner
Versus
1.The State of Bihar
2.The Director, Secondary Education, Govt. of Bihar, Patna
3.The Principal Secretary, Ministry of Human Resources Development,
Govt. of Bihar, Patna
4.The Regional Deputy Director of Education, Tirhut Division,
Muzaffarpur
5.The District Superintendent of Education, Muzaffarpur, District
Muzaffarpur
6.The District Treasury Officer, Muzaffarpur, District Muzaffarpur
7.The Principal, Govt. High School, Chausima, District Muzaffarpur
8.The Accountant General, Govt. of Bihar, Patna-----------------respondents
-----------
For the petitioner :Mr.Md.Anis Akhtar, Advocate
For the State :Mr.S. Rahman, AC to G.A.4
For Accountant General:Mr.R.K.Choubey, Advocate
——
2. 15.11.2011 In view of the stand taken in the counter affidavit
that the Finance Department has extended the cut-off date
for filing application regarding continuity of service of
Government servant up to 31.12.2011 by letter dated
25.7.2011, learned counsel for the petitioner seeks
permission to withdraw the writ application with a liberty
to file application before the competent authority.
The writ application is, accordingly, dismissed as
withdrawn.
In case the petitioner files an application in this
regard within the required time, the same shall be
considered by the respondents in accordance with law.
Spal/
(Ramesh Kumar Datta,J.)