IN THE HIGH COURT OF JUDICATURE AT PATNA
E.P. No.9 of 2009
MUNNA RAI .
Versus
KRISHNA KUMAR SINGH .
-----------
For the Petitioner: Mr. S. N. Sharma, Sr. Advocate
For the Respondent: Mr. S.B.K. Manglam, Advocate
——–
26/ 22.04.2011 Heard learned counsel for the petitioner and learned
counsel for the respondent.
Learned counsel for the petitioner submits that inspite
of his best efforts no instruction has been given to him by his client to
press this election petition.
In the said circumstances, this election petition is
dismissed as not pressed.
MPS/ (S.N.Hussain, J.)
`