Patna High Court – Orders
Khursheed Anwar vs The State Of Bihar &Amp; Ors on 7 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2275 of 2006
KHURSHEED ANWAR Son of Gulam Rabbani Resident
of Dargah, P.O.-Police Station and Town Bettiah,
District- West Champaran
----------Petitioner
Versus
1. THE STATE OF BIHAR
2. The Assistant Labour Commissioner, Bettiah, West
Champaran.
3. Sheikh Haroon Son of Late Sheikh Ali Raja, Resident
of village- Harpur Tole, P.O.-Birwa, Police Station-
Manjhoulia, District-West Champaran
-----------Respondents
-----------
3. 07.02.2011 Learned counsel for the petitioner seeks
permission to withdraw this writ application.
This application is disposed of.
Anand Kr. ( V. N. Sinha, J.)