IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10181 of 2011
====================================================
DILEEP KUMAR GUPTA – Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS – Respondent/s(s)
====================================================
2 1.7.2011 Learned counsel for the petitioner seeks permission to
withdraw this application with liberty to file an election petition
before an appropriate forum.
This application is permitted to be withdrawn. In case
if any limitation petition is filed for condonation of delay, the
learned court below would consider the same in accordance with
law and also taking into consideration that the petitioner was
pursuing his remedy before this court.
(S.P.Singh,J)
KHAN