IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.94 of 2011
PRADEEP KUMAR SAH, S/o Shri Laddoo Lal Sah, Resident of Village - Miyan Chak, P.S.-
Begusarai, District - Begusarai
....... Appellant-Appellant.
Versus
1. THE UNION OF INDIA through the General Manager, Eastern Railway, Kolkata
.........Respondent-Respondent
-----------
4 06.04.2011 Heard learned counsel for the appellant and Sri
Anil Singh, learned counsel appearing on behalf of
respondent/Eastern Railway.
After some argument, learned counsel for the
appellant seeks permission to withdraw this appeal with liberty
to avail remedy of execution.
Prayer is allowed.
This writ petition is dismissed as withdrawn with
liberty as indicated above.
It is expected, that if the appellant approaches the
Execution Court, the Execution Court, without any unnecessary
delay, will decide the issue.
(Rakesh Kumar, J.)
Praful