Patna High Court – Orders
Navin Kumar Sinha vs The State Of Bihar & Ors on 13 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.3139 of 2007
Navin Kumar Sinha
Versus
The State Of Bihar & Ors
----------------------------------
2. 13.09.2011. After some argument learned counsel for the
petitioner has sought permission to withdraw the writ
petition which is dismissed as withdrawn granting
liberty to the petitioner that as and when any adverse
order is passed against him, he shall be at liberty to
approach this Court after exhausting all the alternative
remedies.
P.K.P. (V.N.Sinha,J.)