Patna High Court – Orders
Rashida Khatoon vs The State Election … on 28 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7866 of 2006
ANITA DEVI
Versus
THE STATE ELECTION COMMISSION, BIHAR & ORS
with
CWJC No.8824 of 2006
RASHIDA KHATOON
Versus
THE STATE ELECTION COMMISSION& ORS.
with
CWJC No.9277 of 2006
KIRAN DEVI
Versus
THE STATE ELECTION COMMISSION& ORS.
with
CWJC No.9419 of 2006
NEETU SINHA
Versus
THE STATE ELECTION COMMISSION& ORS.
-----------
15. 28.04.2011. Shri Shyam Kishore Verma on
instruction from Mr. S.B.K. Mangalam learned
counsel for the petitioner states that he may be
permitted to withdraw the writ petitions.
The writ petitions are, accordingly,
dismissed as withdrawn.
Counsel for the State Election
Commission is present.
(V.N.Sinha,J.)
P.K.P.