Patna High Court – Orders
Pramod Kumar Sharma vs The State Of Bihar &Amp; Ors on 27 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.160 of 2006
PRAMOD KUMAR SHARMA
Versus
THE STATE OF BIHAR & ORS
-----------
4 27/09/2010 Mr. Umesh Kumar, learned counsel for the
petitioner seeks liberty to withdraw this writ application
as the grievance of the petitioner has been redressed.
Learned counsel for the State and the Bihar
Public Service Commission are present and they have no
objection to it.
This writ application is dismissed as not pressed.
AMIN/ (Ajay Kumar Tripathi, J.)