High Court Patna High Court - Orders

Shashi Bhushan Singh vs State Of Bihar &Amp; Anr on 30 June, 2010

Patna High Court – Orders
Shashi Bhushan Singh vs State Of Bihar &Amp; Anr on 30 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.16259 of 2008
            SHASHI BHUSHAN SINGH, S/O SHRI SURENDRA PRASAD
            SINGH, RESIDENT OF VILLAGE LAKHAURA, P.S. LAKHAURA,
            DISTRICT EAST CHAMPARAN.
                      ...          ...    PETITIONER.
                              Versus
         1. STATE OF BIHAR
         2. SHRI VINAY KUMAR PANDEY, AS THE THEN THE BLOCK
            DEVELOPMENT OFFICER, HARSIDHI, EAST CHAMPARAN,
            MOTIHARI REPRESENTED THROUGH THE DISTRICT
            MAGISTRATE, EAST CHAMPARAN, MOTIHARI.
                      ...          ...    OPPOSITE PARTIES.
                           -----------

3. 30.6.2010. After some argument, Sri Prakash

Srivastava, learned counsel appearing on

behalf of the petitioner, seeks permission to

withdraw this petition with liberty to avail

other forum. Prayer is allowed.

This petition is dismissed as

withdrawn with liberty as indicated above.

( Rakesh Kumar,J.)
N.H./