Patna High Court – Orders
Ravi Shankar vs The State Of Bihar & Ors on 30 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3203 of 2008
Ravi Shankar
Versus
The State Of Bihar & Ors
-----------
3 30.06.2011 Learned counsel for the petitioner
submits that the grievances of the petitioner
have been redressed and, therefore, he seeks
permission to withdraw the application.
Permission is granted. The writ
application is dismissed as withdrawn.
Arvind/ ( J. N. Singh,J.)