Patna High Court – Orders
Brij Bihari Singh vs The State Of Bihar &Amp; Ors on 10 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.342 of 2006
BRIJ BIHARI SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
02 10.12.2010 Mr. Arvind Kumar, learned counsel for the
petitioner, prays that he may be permitted to withdraw this
writ application as it has become infructuous.
Permission is accorded.
This writ application is dismissed as infructuous.
( Dinesh Kumar Singh, J.)
Safik