High Court Patna High Court - Orders

Dileep Kumar Gupta vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Dileep Kumar Gupta vs The State Of Bihar & Ors on 1 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                     CIVIL WRIT JURISDICTION CASE No.10181 of 2011

               ====================================================

DILEEP KUMAR GUPTA – Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS – Respondent/s(s)
====================================================

2 1.7.2011 Learned counsel for the petitioner seeks permission to

withdraw this application with liberty to file an election petition

before an appropriate forum.

This application is permitted to be withdrawn. In case

if any limitation petition is filed for condonation of delay, the

learned court below would consider the same in accordance with

law and also taking into consideration that the petitioner was

pursuing his remedy before this court.

(S.P.Singh,J)
KHAN