High Court Patna High Court - Orders

Surendra Bhagat vs The State Of Bihar &Amp; Ors on 23 November, 2010

Patna High Court – Orders
Surendra Bhagat vs The State Of Bihar &Amp; Ors on 23 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.11268 of 2008
                         Surendra Bhagat, S/o JItu Bhagat, R/o Village- Kutubpur, P.S.-
                         Bidupur, District- Vaishali.
                                                                            ........ Petitioner.
                                                      Versus
                     1. The State Of Bihar through the District Election Officer-cum-
                         Collector, Vaishali at Hajipur.
                     2. Rana Pratap Singh, S/o Late Bhuneshwar Singh
                     3. Umesh Singh, S/o Sri Jagdeo Singh.
                     4. Devendra Rai, S/o Sri Harikant Rai.
                     5. Nagendra Bhagat, S/o Jaychand Bhagat
                     6. Nagendra Sah, S/o Late Jogi Sah.
                     7. Munni Singh, S/o Sri Rana Pratap Singh.
                     8. Ramanand Rai, S/o Sri Jit Narayan Rai.
                     9. Baijnath Singh, S/o Late Bhograj Singh.
                     10. Sunita Devi, W/o Surendra Bhagat.
                         Respondent nos. 2 to 10 are the residents of Village- Kutubpur, P.S.-
                         Bidupur, District- Vaishali.
                                                                          ....... Respondents.
                                                   -----------

2. 23.11.2010 Learned counsel for the petitioner seeks permission to

withdraw this case.

Accordingly, this writ petition is dismissed as withdrawn.

Sujit                                                         (S.N.Hussain,J.)