Patna High Court – Orders
Smt.Mini Verma vs The State Of Bihar &Amp;Ors on 11 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7934 of 2007
SMT.MINI VERMA wife of Sri Akhilesh Kumar, resident of
village + P.O. Babhangama, P.S. Behariganj, District
Madhepura ... ... Petitioner
Versus
1. THE STATE OF BIHAR,
2. The Principal Secretary, Human Resources Development
Department, Government of Bihar, Patna,
3. The District Magistrate, Madhepura,
4. The District Superintendent of Education, Madhepura,
5. The Block Development Officer, Behariganj, District
Madhepura,
6. The Block Education Extension Officer, Behariganj Block,
District Madhepura,
7. The Mukhiya, Gram Panchayat, Babhangama, Behariganj
Block, District Madhepura,
8. The Panchayat Secretary, Gram Panchayat Babhangama,
Behariganj Block, District Madhepura,
9. Smt. Anita Kumari D/o Sri Baidyanath Prasad Yadav,
Village + P.O. Fatehpur, P.S. Behariganj, District
Madhepura,
... Respondents
For the Petitioner: Mr. Arvind Kumar Varma, Advocate,
For the State: Mr. M.D. Dwivedi, SC 23,
Mr. S.K. Singh, AC to SC 23,
For Respondent No. 9: Mr. Sidhendra Narayan Singh, Adv.
-----------
4 11.02.2011 Learned counsel for the petitioner seeks
permission to withdraw this writ application.
Learned counsel for the State as well as
respondent no. 9 raises no objection.
Permission is accorded.
This writ application is, accordingly, dismissed as
withdrawn.
SC (Dr. Ravi Ranjan, J.)