IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1597 of 2011
Lalita Enterprises
Versus
Union Of India & Ors
----------------------------------
11/ 26.09.2011 Learned counsel for the petitioner submits that order
no. 9 dated 21.06.2011 has been wrongly typed in this case although it
is with respect to a matter, which is totally unconnected with the facts
and circumstances of this case.
Learned counsel for the petitioner appears to be correct.
Hence the aforesaid order dated 21.06.2011 passed in this case is
hereby recalled.
Learned counsel for the petitioner seeks permission to
withdraw this writ petition. Accordingly, this writ petition is disposed
of as withdrawn.
MPS/ (S.N.Hussain, J.)