Patna High Court – Orders
Sri Madhusudhan Singh vs The State Of Bihar & Ors on 28 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6232 of 2011
Sri Madhusudhan Singh SON OF LATE PREMAN SINGH
RESIDENT OF RAHIMPUR, P.S. RAHUI, DISTRICT
NALANDA
Versus
The State Of Bihar & Ors .
-----------
2 28/06/2011 Mr. Amit, learned counsel for the petitioner on
record seeks liberty to withdraw this writ application.
Learned counsel for the State has no objection.
This writ application is dismissed as not pressed.
AMIN/ (Ajay Kumar Tripathi, J.)