High Court Patna High Court - Orders

Rashida Khatoon vs The State Election … on 28 April, 2011

Patna High Court – Orders
Rashida Khatoon vs The State Election … on 28 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.7866 of 2006
                                   ANITA DEVI
                                     Versus
                         THE STATE ELECTION COMMISSION, BIHAR & ORS
                                      with
                             CWJC No.8824 of 2006
                                RASHIDA KHATOON
                                     Versus
                         THE STATE ELECTION COMMISSION& ORS.
                                      with
                             CWJC No.9277 of 2006
                                   KIRAN DEVI
                                     Versus
                         THE STATE ELECTION COMMISSION& ORS.
                                      with
                             CWJC No.9419 of 2006
                                  NEETU SINHA
                                     Versus
                         THE STATE ELECTION COMMISSION& ORS.
                                  -----------

15. 28.04.2011. Shri Shyam Kishore Verma on

instruction from Mr. S.B.K. Mangalam learned

counsel for the petitioner states that he may be

permitted to withdraw the writ petitions.

The writ petitions are, accordingly,

dismissed as withdrawn.

Counsel for the State Election

Commission is present.

(V.N.Sinha,J.)
P.K.P.