High Court Patna High Court - Orders

Devi Lal Ravidas vs The State Of Bihar & Ors on 6 July, 2011

Patna High Court – Orders
Devi Lal Ravidas vs The State Of Bihar & Ors on 6 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             MJC No.2053 of 2011
                   Devi Lal Ravidas son of Late Rambali, resident of village-
                   Dhandhanachak, P.O.- Misarpura, P.S.-Beur, District-Patna.
                                                                           ...... Petitioner.
                                                     Versus
                   1. The State of Bihar through Sri Tripurari Saran, son of not known, at
                      present posted as a Principal Secretary, Food and Consumer
                      Protection Department, Old Secretariat, Patna.
                   2. Md. Mahmud Alam, son of not known, at present posted as a Sub-
                      Divisional Officer, Patna Sadar, District-Patna.
                                                           ...... Contemnors/opposite parties.
                                                 -----------

04/ 06.07.2011 Mr. Rajiv Kumar Labh, learned counsel for the

petitioner submits that this petition has become infructuous as such

he wants to withdraw the same.

Accordingly, this petition is dismissed as withdrawn.

(S. N. Hussain, J.)

Sunil