IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4535 of 2005
Abdus Sattar
Versus
The State Of Bihar & Ors
-----------
For the Petitioner : Mr. Anwar Karim, Advocate
For the Mines Deptt.: Mr. V.M.K. Sinha, Advocate
—–
2 21.07.2011 After some argument learned counsel for the
petitioner seeks permission to withdraw this writ
application to move before the appropriate forum,
which is available to him under the law for redressal
of his grievance.
Permission is accorded.
Accordingly, this writ application is dismissed
as withdrawn with the aforesaid liberty.
Spd/- ( Dr. Ravi Ranjan, J.)