Patna High Court – Orders
Navin Kumar Sharma vs Binu Sharma &Amp; Anr on 22 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.806 of 2009
1. NAVIN KUMAR SHARMA, SON OF BISHWANATH
SHARMA, RESIDENT OF VILLAGE-PIRAPUR
POKHRA, P.O. PIRAPUR, POLICE STATION-
JANDAHA, DISTRICT-VAISHALI.
....................................APPLICANT-PETITIONER.
Versus
1. BINU SHARMA, DAUGHTER OF JITENDRA KUMAR
SHUKLA, PERMANENT RESIDENT OF VILLAGE
AND P.O. BISHNUPUR TITARA, POLICE STATION-
RAJA PAKAR (BARANTI O.P.), DISTRICT-VAISHALI,
PRESENTLY RESIDING AT QUARTER NO.15/F,
LIGHT INDUSTRIAL AREA VILAI, POLICE
STATION-CANTONMENT(CHHAWANI), OUT POST-
JAMUL, DISTRICT-DURG, IN THE STATE OF
CHHATISGARH.
2. MASTER SHUBHAM, UNDER THE CARE AND
GUARDIANSHIP OF BINU SHARMA, PERMANENT
RESIDENT OF VILLAGE AND P.O. BISHNUPUR
TITARA, POLICE STATION-RAJA PAKAR (BARANTI
O.P.), DISTRICT-VAISHALI, PRESENTLY RESIDING
AT QUARTER NO.15/F, LIGHT INDUSTRIAL AREA
VILAI, POLICE STATION-CANTONMENT
(CHHAWANI), OUT POST-JAMUL, DISTRICT-DURG,
IN THE STATE OF CHHATISGARH.
..................OPPPOSITE PARTY-OPPOSITE PARTY.
-----------
For the Petitioner : Mr. Ganesh Prasad Singh, Advocate.
For O.P. No.1 : Mr. Ashok Kumar No.1, Advocate.
———
4. 22.9.2010. Learned counsel for the petitioner seeks
permission to withdraw this Civil Revision.
Permission is accorded.
2
This Civil Revision is dismissed as withdrawn.
( Dr. Ravi Ranjan, J)
P.S.