High Court Patna High Court - Orders

Sunil Kumar vs The State Of Bihar & Ors on 17 October, 2011

Patna High Court – Orders
Sunil Kumar vs The State Of Bihar & Ors on 17 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.3104 of 2011
                                        Sunil Kumar
                                            Versus
                               The State Of Bihar & Ors
                               ----------------------------------

2. 17.10.2011 Mr. L.N. Das, learned counsel for the

petitioner appearing along with the Advocate on record

seeks permission to withdraw the writ application with

liberty to approach the District Teachers Employment

Appellate Authority, Ara for the redressal of his

grievances.

The writ application is, accordingly, dismissed

as withdrawn with the aforesaid liberty. It is made clear

that in case such an appeal/application is filed by the

petitioner before the Appellate Authority within three

weeks from today, the same should be considered and

disposed of on merits, keeping in view the fact that the

petitioner has been pursuing his remedy before this Court,

within a period of three months from the date of filing of

the same.

VPS                                            ( Ramesh Kumar Datta, J.)