Patna High Court – Orders
Sri Kishun Paswan vs The State Of Bihar & Ors on 12 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15630 of 2008
Sri Kishun Paswan, son of late Sahdeo Paswan, resident of village
+ P.O.-Chenari, P.S.-Baddi(Sheosagar), District-Rohtas
..........Petitioner
Versus
1. The State Of Bihar through Collector, Rohtas-cum-District
Election Officer, Rohtas, Sasaram
2. State Election Commissioner, Bihar, Sone Bhawan, Veer
Chand Patel Path, Patna.
3. Block Development Officer-cum-Returning Officer, Sheo
Sangar, Rohtas
4. Wakil Paswan, son of Late Niru Paswan, resident of village-
Rampur Amaun, P.O.-Khuria, District-Rohtas
.........Respondents
----------------------------------
02. 12.08.2011 Learned counsel for the petitioner seeks
permission to withdraw the application.
Permission is accorded.
The application is dismissed as withdrawn.
(Dinesh Kumar Singh, J)
Shageer