Patna High Court – Orders
Lalita Devi vs The State Of Bihar &Amp; Ors on 6 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.48 of 2010
LALITA DEVI W/O SRI YOGENDRA YADAV R/O VILL.-
PILICHH,P.S.-PARWALPUR,DIST.-NALADA,AT PRESENT
RESIDING IN AT MOHALLA MATHURIA,P.S.-
LAHARI,DIST.-NALANDA.
Versus
1. THE STATE OF BIHAR THROUGH COMMISSIONER COM
SECRETARY,HOME GOVERNMENT OF BIHAR,PATNA.
2. DIRECTOR GENERAL OF POLICE,GOVERNMENT OF
BIHAR,PATNA.
3. INSPECTOR GENERAL OF POLICE ,PATNA
RANGE,PATNA.
4. SUPERINTENDENT OF POLICE,NALANDA AT BIHAR
SHARIF.
5. DEPUTY SUPERINTENDENT OF POLICE,BIHAR
SHARIF,NALANDA.
6. OFFICER IN CHARGE LAHARI POLICE STATION.
7. INVESTIGATING OFFICER OF LAHARI,P.S.-CASE NO.
39/09
-----------
03. 06.12.2010 After some arguments, learned counsel for
the petitioner, Mr. Mahendra Prasad Bharti seeks
permission to withdraw the writ application so as to enable
him to take appropriate steps before the appropriate
authority.
Accordingly, the writ application is
dismissed as withdrawn.
Jagdish/- ( Shailesh Kumar Sinha,J.)