High Court Patna High Court - Orders

Najbun Nisa @ Najimul Nisa vs Masroor Alam @ Masrool Alam on 18 November, 2011

Patna High Court – Orders
Najbun Nisa @ Najimul Nisa vs Masroor Alam @ Masrool Alam on 18 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Letters Patent Appeal No.1710 of 2011
                                                       In
                                 Civil Writ Jurisdiction Case No. 3065 of 2011
                                                      With
                                  Interlocutory Application No. 7856 of 2011
                                                       In
                                      Letters Patent Appeal No.1710 of 2011
                  ======================================================
                  Najbun Nisa @ Najimul Nisa                         .... ....   Appellant
                                                     Versus
                  Masroor Alam @ Masrool Alam                        .... .... Respondent
                  ======================================================
                  Appearance :
                  For the Appellant        :     Mr. R.C. Sinha, Advocate
                                                 Mr. Manendra Kumar Sinha, Advocate
                  ======================================================
                  CORAM: HONOURABLE THE CHIEF JUSTICE
                            and
                            HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                  ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 18-11-2011 Learned advocate Mr. R.C. Sinha has appeared for
the appellant. He states that the Appeal arises from the order made
by the learned single Judge in a writ petition arising from the order
of the civil court. Mr. Sinha concedes that in view of the Division
Bench judgment dated 3rd May 2011 of this Court (Coram : Justice
Shiva Kirti Singh and Justice Dr. Ravi Ranjan) in the matter of
Sheo Kumar Prasad Singh v. Upendra Sharma (Letters Patent
Appeal No.138 of
2011), this Appeal is not maintainable. He,
therefore, seeks leave to withdraw this Appeal.

Leave is granted.

2 Patna High Court LPA No.1710 of 2011 (2) dt.18-11-2011

2/2

Appeal and the Interlocutory Application stand
disposed of as withdrawn.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-