High Court Patna High Court - Orders

Birendra Kumar vs State Of Bihar &Amp; Ors on 8 December, 2010

Patna High Court – Orders
Birendra Kumar vs State Of Bihar &Amp; Ors on 8 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. WJC No.161 of 2010
                                   BIRENDRA KUMAR
                                           Versus
                  1. STATE OF BIHAR         THROUGH THE PRINCIPAL
                     SECRETARY, HOME DEPARTMENT, GOVERNMENT OF
                     BIHAR
                  2. THE DIRECTOR GENERAL OF POLICE, BIHAR
                  3. INSPECTOR GENERAL OF POLICE, PATNA
                  4. THE SENIOR SUPERINTENDENT OF POLICE, PATNA
                  5. THE INSPECTOR OF INCHARGE POLICE OFFICER
                     BUREAU, PATNA
                  6. RANDHIR RAY, SIPARA GANDHI MURTI, BEAUR,
                     PATNA.
                                         -----------

2 08.12.2010. The instant writ petition has been listed before the

Court with office notes dated 6.12.2010 that as per computer

report this writ petition has already been withdrawn on 27.9.2010.

Learned counsel appearing for the petitioner also

submits that the writ petition has already been withdrawn.

In view of the above, let the instant writ petition be

treated as dismissed as having been withdrawn.

       Shashi.                           (Samarendra Pratap Singh, J.)