High Court Patna High Court - Orders

Pradeep Kumar Sah vs The Union Of India on 6 April, 2011

Patna High Court – Orders
Pradeep Kumar Sah vs The Union Of India on 6 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    MA No.94 of 2011
PRADEEP KUMAR SAH, S/o Shri Laddoo Lal Sah, Resident of Village - Miyan Chak, P.S.-
Begusarai, District - Begusarai
                                                             ....... Appellant-Appellant.
                                        Versus
1. THE UNION OF INDIA through the General Manager, Eastern Railway, Kolkata
                                                      .........Respondent-Respondent
                                                 -----------

4 06.04.2011 Heard learned counsel for the appellant and Sri

Anil Singh, learned counsel appearing on behalf of

respondent/Eastern Railway.

After some argument, learned counsel for the

appellant seeks permission to withdraw this appeal with liberty

to avail remedy of execution.

Prayer is allowed.

This writ petition is dismissed as withdrawn with

liberty as indicated above.

It is expected, that if the appellant approaches the

Execution Court, the Execution Court, without any unnecessary

delay, will decide the issue.

(Rakesh Kumar, J.)

Praful