IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5450 of 2006
Ataul Haque son of Late Maqbool Haque, resident of 2/23, Galaxy
Apartment, New Patliputra Colony, P.S. Patliputra, at and District,
Patna ..... .... .... Petitioner
Versus
1. The Canara Bank through its Assistant General Manager, Patna
Circle, Canara Bank, Law Kush Tower, Exhibition Road, Patna
2. The Deputy General Manager, Canara Bank, Law Kush Tower,
Exhibition Road, Patna
3. The Senior Manager, Canara Bank, Patliputra Colony Branch,
Patliputra Colony, at and Distt. Patna .... Respondents
-----------
For the Petitioner Mr. Alok Kumar Sinha No.1, Advocate
For the State :Mrs. Nilu Agrawal, G.A.-6 & Mrs. Putul Sinha,
A.C. to G.A.-6
02/ 18.03.2011 Counsel for the petitioner states that during the
pendency of the writ petition, petitioner has already been
dispossessed from the property and prayer made therein
has become infructuous. In the circumstances, he may be
permitted to withdraw this petition.
This writ petition is, accordingly, disposed of.
Arjun/ ( V. N. Sinha, J.)