Patna High Court – Orders
Sunil Kumar Singh & Anr vs The State Of Bihar & Anr on 29 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5865 of 2011
1. Sunil Kumar Singh SONOF RAM CHANDRA SINGH
RESIDNET OF MADHURAPUR, P.S. TEGHRA,
BEGUSARAI.
2. DIVYA PRAKASH SON OF LATE HARENDRA NARAYAN
SINGH RESIDENT OF SOWAN, P.S. KRISHNA BRAHAM,
DISTRICT BUXAR.
Versus
The State Of Bihar & Anr
-----------
2 29/07/2011 Learned counsel for the petitioner informs this
Court that this writ application has become infructuous
as appointment to the post of Motor Vehicles Inspector
has already been made and as such he seeks permission
to withdraw this writ application.
This writ application is dismissed as not pressed.
AMIN/ (Ajay Kumar Tripathi, J.)