High Court Patna High Court - Orders

Manoj Kumar Gupta vs The State Of Bihar &Amp; Ors on 4 April, 2011

Patna High Court – Orders
Manoj Kumar Gupta vs The State Of Bihar &Amp; Ors on 4 April, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA

                           CIVIL WRIT JURISDICTION CASE No.18639 of 2010

                 ====================================================
                 Manoj Kumar Gupta son of Late Shyama Sah, resident of Mithapur, P.S.
                 Jakkanpur, District-Patna                              -   Petitioner
                                                Versus
           1. The State Of Bihar through the Secretary to the State Government cum
                 Excise Commissioner, Bihar, Patna.
           2. The Member, Board of Revenue, Bihar
           3. The Excise Commissioner, Bihar, Patna.
           4. The Collector, Patna.
           5. The Assistnat Commissioner of Excise, Patna.
           6. Santosh Kumar, Licensee of Group No. 84, Nagar Panchayat, Khushrupur
                 Retail Country Liquor Shop No.3 and 4 and Nagar Panchayat Fatua
                 Country Liquor Shop No.8, resident of village Jamuaim, P.S. Madanpur,
                 District Aurangabad, Bihar                            - Respondents
                 ====================================================
                 Appearance :
                 For the Petitioner:   Mr. Satyabir Bharti, Advocate
                 For the Respondents: Mr.Vikas Kumar, Advocate
                                        Mr.Rajiv Prashant, Advocate
                 ====================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                                  And
                            HONOURABLE MR. JUSTICE JYOTI SARAN

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 04.04.2011 Learned Advocate Mr. Satyabir Bharti appears for

the petitioner. He states that the matter has become

infructuous. He, therefore, seeks leave to withdraw this

petition.

2

Leave is granted.

The petition is disposed of as withdrawn.

( R.M. Doshit, CJ.)

(Jyoti Saran, J.)
Bibhash