Patna High Court – Orders
Yamuna Thakur vs The State Of Bihar & Ors on 17 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4855 of 2007
YAMUNA THAKUR, SON OF LATE BISHUN THAKUR, RESIDENT
OF VILLAGE LAL PARSA, P.O. & P.S. SUGAULI, DISTRICT WEST
CHAMPARAN.
Versus
1. THE STATE OF BIHAR THROUGH THE HOME
COMMISSIONER AND SECRETARY, HOME(POLICE),
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
2. THE COMMISSIONER AND SECRETARY, HOME(POLICE),
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
3. THE DIRECTOR GENERAL OF POLICE, OLD
SECRETARIATE, GOVT. OF BIHAR, PATNA.
4. THE INSPECTOR GENERAL, WIRELESS, GOVT. OF BIHAR,
PATNA.
----------------------------------
02. 17.10.2011 After some argument learned counsel for
the petitioner has chosen to withdraw the writ
petition, which is, accordingly, dismissed as
withdrawn with liberty to the petitioner to avail the
internal remedy.
( V. N. Sinha, J.)
Rajesh/