Patna High Court – Orders
Shashi Bhushan Singh vs State Of Bihar &Amp; Anr on 30 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16259 of 2008
SHASHI BHUSHAN SINGH, S/O SHRI SURENDRA PRASAD
SINGH, RESIDENT OF VILLAGE LAKHAURA, P.S. LAKHAURA,
DISTRICT EAST CHAMPARAN.
... ... PETITIONER.
Versus
1. STATE OF BIHAR
2. SHRI VINAY KUMAR PANDEY, AS THE THEN THE BLOCK
DEVELOPMENT OFFICER, HARSIDHI, EAST CHAMPARAN,
MOTIHARI REPRESENTED THROUGH THE DISTRICT
MAGISTRATE, EAST CHAMPARAN, MOTIHARI.
... ... OPPOSITE PARTIES.
-----------
3. 30.6.2010. After some argument, Sri Prakash
Srivastava, learned counsel appearing on
behalf of the petitioner, seeks permission to
withdraw this petition with liberty to avail
other forum. Prayer is allowed.
This petition is dismissed as
withdrawn with liberty as indicated above.
( Rakesh Kumar,J.)
N.H./