High Court Patna High Court - Orders

Shamim Ansari vs The State Of Bihar &Amp; Ors on 29 March, 2011

Patna High Court – Orders
Shamim Ansari vs The State Of Bihar &Amp; Ors on 29 March, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.5379 of 2011
                                           SHAMIM ANSARI
                                               Versus
                                      THE STATE OF BIHAR & ORS
                                            -----------

3. 29.03.2011 Leave is sought to withdraw this application to pursue

remedies before the State Election Commission under Rule

116 of the Bihar Panchayat Election Rules.

The Court makes no observation with regard to the

same.

The writ application is accordingly dismissed as

withdrawn.

Snkumar/-                                          (Navin Sinha,J.)