Patna High Court – Orders
Bharat Singh vs The State Of Bihar & Ors on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15302 of 2006
Bharat Singh
Versus
The State Of Bihar & Ors
For the Petitioner: Mr. Kaushal Kishore, Advocate.
For the State: Mr. Rishi Raj Sinha, GP 19
For the Intervenor: Mr. Satya Prakash Sinha, Advocate
-----------
2 19.07.2011 After some argument, learned counsel for the
petitioner seeks permission to withdraw this writ application
enabling the petitioner to move before the appropriate
forum.
Permission is accorded.
As a result, this writ application is dismissed as
withdrawn with the aforesaid liberty.
SC ( Dr. Ravi Ranjan, J.)