Patna High Court – Orders
Subhash Chandra Maharaj vs The State Of Bihar &Amp;Ors on 30 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5071 of 2008
SUBHASH CHANDRA MAHARAJ SON OF LATE BALDEO MAHRAJ, RESIDENT OF
MATRIASHISH BUILDING, POSTAL PARK, P.S.-JAKKANPUR, DISTRICT-
PATNA, AT PRESENT POSTED AS S.D.O.,ROAD SUB-DIVISION, ROAD
CONSTRUCTION DEPARTMENT, GOVERNMENT OF BIHAR, ARA, BHOJPUR.
...............PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, ROAD CONSTRUCTION DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA.
3. THE ENGINEER IN CHIEF, ROAD CONSTRUCTION DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA.
4. THE CHIEF ENGINEER, SOUTH BIHAR ( DECHANICAL) AREA, ROAD
CONSTRUCTION DEPARTMENT, PATNA.
5. THE DEPUTY SECRETARY CUM CHIEF VEGILANCE OFFICER, ROAD
CONSTRUCTION DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
6. THE SUPERINTENDING ENGINEER, ROAD CIRCLE, ARA, BHOJPUR.
7. THE EXECUTIVE ENGINEER, ROAD DIVISION, DHAKA, DISTRICT-
MOTIHARI, EAST CHAMPARAN. ..............RESPONDENTS.
-----------
2. 30.11.2010 Learned counsel for the petitioner
submits that the grievances of the petitioner
have been redressed. Hence, he seeks
permission to withdraw this application.
The permission is granted.
The writ application is dismissed as
withdrawn.
Devendra/ ( J. N. Singh, J.)