High Court Patna High Court - Orders

Harish Chandra Singh vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Harish Chandra Singh vs The State Of Bihar & Ors on 18 October, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC NO.1262 OF 2008
HARISH CHANDRA SINGH, SON OF KHAKARU SINGH, RESIDENT OF VILLAGE
MACHPAKAUNI, POLICE STATION BELA, DISTRICT SITAMARHI
                              VERSUS
  1. THE STATE OF BIHAR
  2. THE DISTRICT MAGISTRATE, SITAMARHI
  3. THE DISTRICT SUPPLY OFFICER, SITAMARHI
  4. THE BLOCK SUPPLY OFFICER, BELA, SITAMARHI
  5. GOVIND JHA, PUBLIC DISTRIBUTION SCHEME DEALER, BELA
     MACHPAKAUNI, POLICE STATION BELA, DISTRICT SITAMARHI
                              *********

3 18/10/2011 Counsel for the petitioner submits that he

may be permitted to withdraw this writ application in

view of the fact that the relief prayed for has been

granted to the petitioner vide Annexure-A to the

counter affidavit.

This writ application is dismissed as

withdrawn.

Anand                                                      ( Sheema Ali Khan, J.)