High Court Patna High Court - Orders

Md.Tahir & Anr vs Smt.Pramila Devi on 1 July, 2011

Patna High Court – Orders
Md.Tahir & Anr vs Smt.Pramila Devi on 1 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          C.R. No.712 of 2007
                      1.Md.Tahir son of late Mauzi @ Muzibur Rahman,
                        Resident of Mohalla-Panch Mahla, Jehanabad,
                        P.S. and District- Jehanabad
                      2.Md. Rahmat son of Md.Hasnu Mian, resident of
                        Mohalla-Gareriya Khand, Jehanabad, P.S. and
                        District- Jehanabad
                                         .......             ........ Petitioners
                                             Versus
                      Smt.Pramila Devi wife of Shri Binod Kumar,
                      Resident of Mohalla-Pathak Toli, Jehanabad,
                       P.S. and District- Jehanabad
                                           .......         ....... Respondent
                                              -----------

6. 1.7.2011. Mr. Anjani Kumar Sinha, learned counsel, submits that

learned counsel for the petitioner Vineta Sinha is attached to his

office and she is ill. He further submits that he has instruction to

withdraw the present civil revision application since the same has

become infructuous.

Prayer is allowed. This civil revision application is

dismissed as withdrawn.

Md.S.                                      ( Ashwani Kumar Singh, J.)