IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3483 of 2008
UTTIMLAL MAHTO & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
3. 11.07.2008 After some argument learned Counsel for the
petitioners prays for leave to withdraw this application to
pursue his representation at Annexure 5 as it is the contention
of the petitioners that their case is covered by certain decision
of this Court in pursuance of which matters are being examined
by a Committee.
This Court expresses no opinion on that aspect of the
matter in so far as the petitioners are concerned.
The writ application is dismissed as withdrawn.
Snkumar/-
(Navin Sinha,J.)