Patna High Court – Orders
Harendra Kishore Singh vs The State Election Commissione on 30 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3983 of 2009
Harendra Kishore Singh
Versus
The State Election Commissione
2. 30.08.2011. Learned counsel for the petitioner seeks permission
to withdraw the writ application.
Permission is accorded.
The writ application is dismissed as withdrawn.
U. K. ( Dinesh Kumar Singh, J)