High Court Patna High Court - Orders

Samajwadi Janta Dal Democratic vs The Election Commission Of Ind on 1 October, 2010

Patna High Court – Orders
Samajwadi Janta Dal Democratic vs The Election Commission Of Ind on 1 October, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.15970 of 2010
                    SAMAJWADI JANTA DAL DEMOCRATIC, THROUGH ITS STATE
                    GENERAL SECRETARY SRI BHAGWAN PRASAD PRAVAKAR,
                    S/O LATE MANGAL PRASAD, R/O VILLAGE- GOPALPUR MATH,
                    P.O- MASAURHI, DISTRICT- PATNA.
                                                            ...........PETITIONER.
                                             Versus
                    1. THE ELECTION COMMISSION OF INDIA, NIRVACHAN
                       SADAN, NEW DELHI THROUGH THE CHIEF ELECTION
                       COMMISSIONER.
                    2. THE CHIEF ELECTION COMMISSIONER, THE ELECTION
                       COMMISSION OF INDIA, NIRVACHAN SADAN, NEW DELHI.
                    3. THE SECRETARY, THE ELECTION COMMISSION OF INDIA,
                       NIRVACHAN SADAN, NEW DELHI.
                    4. THE CHIEF ELECTORAL OFFICER, BIHAR, PATNA.
                                                           ..........RESPONDENTS.
                                    -----------

03/ 01.10.2010 Ms. Anita learned counsel for the petitioner seeks

permission to withdraw the writ petition.

Learned counsel for the Election Commission

files counter affidavit but has no objection in withdrawal of

this writ petition. Accordingly, this writ petition is dismissed

as withdrawn.

      Ranjan                                            (S.N. Hussain, J.)