Patna High Court – Orders
Kamal Nayan Sinha vs The State Of Bihar &Amp; Anr on 11 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15794 of 2005
KAMAL NAYAN SINHA, Son of late Raghubir Singh,
resident of mohalla Parivahan Nagar, Kumhrar, P.S.
Agamkuan, Distt. Patna............Petitioner.
Versus
1. THE STATE OF BIHAR.
2. The Managing Director, Bihar State Housing Board, Sardar
Patel Marg, Patna-800001.
......Respondents.
-----------
2 11.03.2011 Mr. Rudal Prasad, learned counsel appearing
on behalf of the petitioner, in presence of learned counsel
appearing on behalf of respondents submits that he has
been instructed by his client to withdraw this application
and as such he seeks permission to withdraw the
application.
Permission is accorded.
This writ petition is dismissed as withdrawn.
(Birendra Prasad Verma, J.)
Rahman/