Patna High Court – Orders
Rafi Ahmad vs M/S Bharat Petroleum Corp.Ltd. on 28 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.984 of 2009
RAFI AHMAD, Son of late S.M. Khalil Ahmad, Resident of
Muhalla-Saudagarpatti Road, Ward No.12 under Kishanganj
Municipality, P.O., P.S. and District-Kishanganj.
.......Plaintiff....Petitioner
Versus
1. M/S BHARAT PETROLEUM CORP.LTD., through Managing
Director, Bharat Petroleum Corporation Limited, Bharat Bhawan
4 and 6 Curimbhoy Road, Ballard Estate, Mumbai-400001.
2. The Territory Manager, Bharat Petroleum Corporation Limited,
Barauni Gate No.10, District-Begusarai.
3. The Senior Operational Officer, Bharat Petroleum Corporation
Limited, At+P.O., P.S. and District-Katihar.
4. Washi Ahmad, Son of late K.S.M. Khalil Ahman, 3911/A,
2nd Floor Gali Jagat Cinema, Urdu Bazar, Jama Maszid,
Delhi-6.
5. Sharif Ahmad, Son of late Dost Mohammad, Resident of
Village-Manjhok, P.O. Pakharia, P.S. Goal Pokhar, District-
Uttardinajpur (W.B.), C/o Rampur Petrol Pump, At Rampur,
P.O. Chapor, P.S. Chakulia, District-Utter Dinajpur (W.B.).
........Defendants....Opposite Parties.
-----------
2/ 28.04.2011 Mr. Sarangdhar Jha, learned counsel appearing
on behalf of the petitioner seeks permission to withdraw
the present Civil Revision application.
Permission is accorded.
Civil Revision application stands dismissed as
withdrawn.
( Birendra Prasad Verma, J.)
Anjani/