High Court Patna High Court - Orders

Kamal Nayan Sinha vs The State Of Bihar &Amp; Anr on 11 March, 2011

Patna High Court – Orders
Kamal Nayan Sinha vs The State Of Bihar &Amp; Anr on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.15794 of 2005
                   KAMAL NAYAN SINHA, Son of late Raghubir Singh,
                  resident of mohalla Parivahan Nagar, Kumhrar, P.S.
                  Agamkuan, Distt. Patna............Petitioner.
                    Versus
             1. THE STATE OF BIHAR.
             2. The Managing Director, Bihar State Housing Board, Sardar
                Patel Marg, Patna-800001.
                                                        ......Respondents.
                                           -----------

2 11.03.2011 Mr. Rudal Prasad, learned counsel appearing

on behalf of the petitioner, in presence of learned counsel

appearing on behalf of respondents submits that he has

been instructed by his client to withdraw this application

and as such he seeks permission to withdraw the

application.

Permission is accorded.

This writ petition is dismissed as withdrawn.

(Birendra Prasad Verma, J.)

Rahman/