High Court Patna High Court - Orders

Lalita Devi vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Lalita Devi vs The State Of Bihar &Amp; Ors on 6 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. WJC No.48 of 2010
                   LALITA DEVI W/O SRI YOGENDRA YADAV        R/O VILL.-
                   PILICHH,P.S.-PARWALPUR,DIST.-NALADA,AT       PRESENT
                   RESIDING     IN     AT    MOHALLA     MATHURIA,P.S.-
                   LAHARI,DIST.-NALANDA.
                                                          Versus
                   1. THE STATE OF BIHAR THROUGH COMMISSIONER COM
                   SECRETARY,HOME GOVERNMENT OF BIHAR,PATNA.
                   2. DIRECTOR GENERAL OF POLICE,GOVERNMENT OF
                   BIHAR,PATNA.
                   3.    INSPECTOR    GENERAL    OF    POLICE    ,PATNA
                   RANGE,PATNA.
                   4. SUPERINTENDENT OF POLICE,NALANDA AT BIHAR
                   SHARIF.
                   5.    DEPUTY    SUPERINTENDENT    OF    POLICE,BIHAR
                   SHARIF,NALANDA.
                   6. OFFICER IN CHARGE LAHARI POLICE STATION.
                   7. INVESTIGATING OFFICER OF LAHARI,P.S.-CASE NO.
                   39/09
                                   -----------

03. 06.12.2010 After some arguments, learned counsel for

the petitioner, Mr. Mahendra Prasad Bharti seeks

permission to withdraw the writ application so as to enable

him to take appropriate steps before the appropriate

authority.

Accordingly, the writ application is

dismissed as withdrawn.

Jagdish/- ( Shailesh Kumar Sinha,J.)