High Court Patna High Court - Orders

Vishwa Vijay Paul vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Vishwa Vijay Paul vs The State Of Bihar & Ors on 1 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                  CIVIL WRIT JURISDICTION CASE No.11782 of 2006


    ====================================================
                       VISHWA VIJAY PAUL - Petitioner/s(s)
                                      Versus
                  THE STATE OF BIHAR & ORS - Respondent/s(s)

    ====================================================
                                  Appearance :
                  For the Petitioner : Mr. SANJEEV RANJAN

                 For the State : Mr. Prabhat Ranjan, A.C. to G.P. 12
    ====================================================

        CORAM: HONOURABLE DR. JUSTICE RAVI RANJAN
                     ORAL ORDER

——–

2 01.07.2011 As prayed, learned counsel for the petitioner

is permitted to correct the provision of law.

After some argument learned counsel for the

petitioner seeks permission to withdraw this writ

application to move before the Munsif, Khagaria itself

in the concerned execution case.

This application is dismissed as withdrawn

with aforesaid liberty to the petitioner.

Learned counsel for the State also assures

that he will inform and persuade the concerned

Treasury Officer to comply with the direction given by
2

the Munsif, Khagaria, if the same has already not been

complied with.

Spd/-                        ( Dr. Ravi Ranjan, J.)