IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.362 of 2010
SHANTI DEVI
Versus
STATE OF BIHAR & ORS
-----------
2 21.12.2010 Heard learned counsels for the petitioner and the
State.
After some argument, Mr. Dhananjay Mishra,
learned counsel appearing for the petitioner seeks
permission to withdraw the writ application to enable the
petitioner to ventilate his grievances before the authority
concerned.
The writ application, accordingly, stands
dismissed as withdrawn with the liberty aforementioned.
Manish/- ( Shailesh Kumar Sinha,J.)