IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9566 of 2011
Radhe Shyam Singh
Versus
The State Of Bihar & Ors
-----------
2 14.7.2011 Learned counsel for the petitioner seeks permission to
withdraw this application in order to enable him to seek his
remedy before the court of competent civil jurisdiction.
This application is permitted to be withdrawn.
In case the petitioner files a suit before the competent
court of civil jurisdiction, the same would be disposed of
expeditiously without granting any unnecessary adjournment. It
would open for the court to impose cost if unnecessary
adjournment is sought for by the parties.
(S.P. Singh,J)
KHAN