High Court Patna High Court - Orders

Suresh Prasad Singh vs The State Of Bihar & Ors on 28 July, 2011

Patna High Court – Orders
Suresh Prasad Singh vs The State Of Bihar & Ors on 28 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.1483 of 2007
                            Suresh Prasad Singh S/o late Lukho Prasad, R/o Village-Sadpur,
                            P.S.-Sahebpur Kamal, District-Begusarai, Bihar.
                                                                                     .......Petitioner
                                            Versus
                      1.    The State Of Bihar.
                      2.    The Director, Panchayati Raj Bihar, Patna.
                      3.    The District Magistrate, Begusarai, Bihar.
                      4.    The District Panchayati Raj Officer, Begusarai.
                      5.    The Block Development Office, Sahebpur Kamal (Begusarai),
                            Bihar.
                                                                            ...........Respondents
                                           -----------

02 28.07.2011 After some argument, learned counsel for the petitioner

has chosen to withdraw the writ petition with liberty to pursue the relief

prayed for in the writ petition departmentally.

The application stands disposed off.

(V.N. Sinha, J.)
Safik