High Court Patna High Court - Orders

Narendra Prasad Singh vs Bihar State Election Authority on 14 September, 2011

Patna High Court – Orders
Narendra Prasad Singh vs Bihar State Election Authority on 14 September, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Civil Writ Jurisdiction Case No.6652 of 2010
                            Narendra Prasad Singh, S/O Late Ram Bilas Singh, R/O
                            Mohanpur,P.S.-Mufassil, District-Begusarai, Presently Holding
                            The Post Of Chairman, Mohanpur Primary Agricultural Credit
                            Society,P.S.-Mufassil, Block+District-Begusarai.

                                                        Versus
                      1.    Bihar State Election Authority, Barrack No. 11. Old Secretariat,
                            Patna-800015 Through Its Chief Election Officer.
                      2.     The Chief Election Officer.,Bihar State Election Authority,
                            Barrack No. 11, Old Secretariat, Patna 800015.
                      3.   The State Of Bihar Through The Secretary, Department Of Co-
                            Operatives, Govt. Of Bihar,Patna.
                      4.   The Registrar, Co-Operative Societies, Bihar, Patna.
                      5.    Sri. Md. Abdul Hafiz Khan, Addl. Collector, Begusarai Cum
                            Electoral Registration, Officer Cum Electoral Officer, Central
                            Co-Opetative Bank Ltd. Begusarai.
                      6.   The District Cooperative Officer, Begusarai.
                      7.   Begusarai Central Cooperative Bank Ltd. Begusarai Through Its
                            Managing Director.
                      8.   The Managing Director, Begusarai Central Cooperative Bank Ltd.
                            Begusarai.

                                               ---------------------

02. 14.09.2011 Learned counsels for the parties are present.

Mr. Sanjeet Kumar Singh, learned counsel for the

petitioner seeks permission to withdraw the writ petition.

Prayer is allowed.

The writ petition is dismissed as withdrawn.

(Jyoti Saran, J.)
S.Sb/-