Patna High Court – Orders
Yogesh Chandra Singh vs The State Of Bihar & Ors on 27 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1467 of 2011
YOGESH CHANDRA SINGH S/O LATE M.P. SINGH R/O KHAND BIHARI
P.S. HAVELI KHARAGPUR, DISTRICT- MUNGER AT PRESENT
WORKING AS AN ASSTT. DIRECTOR, PRIMARY EDUCATION,
HUMAN RESOURCES DEVELOPMENT DEPTT, GOVT. OF BIHAR.
... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY, GOVT. OF
BIHAR, OLD SECRETARIAT, PATNA.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCE DEVELOPMENT
DEPTT. GOVT. OF BIHAR, NEW SECRETARIT, PATNA.
3. SECRETARY, HUMAN RESOURCE DEVELOPMENT DEPTT. GOVT.
OF BIHAR, NEW SECRETARIAT, PATNA.
4. DIRECTOR ADMINISTRATION CUM JOINT SECRETARY, HUMAN
RESOURCE DEVELOPMENT DEPTT. GOVT. OF BIHAR, NEW
SECRETARIAT, PATNA.
5. THE SECTION OFFICER, SECTION II, HUMAN RESOURCE
DEVELOPMENT DEPTT. GOVT. OF BIHAR, NEW SECRETARIAT,
PATNA.
..RESPONDENTS.
-----------
2. 27.06.2011. Mr. Anirudh Kumar Singh, Advocate on
instruction of Mr. Surendra Kumar Singh, learned
Advocate on record seeks to withdraw the writ petition.
Respondents have no objection.
The writ petition is dismissed as not
pressed.
Ibrar/- ( Ajay Kumar Tripathi, J )