Patna High Court – Orders
Shiv Bachan Ram vs The State Of Bihar &Amp; Ors on 6 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14904 of 2006
SHIV BACHAN RAM, SON OF SRI RAM PRATAP RAM,
RESIDENT OF VILLAGE & P.O. BIRNA LAKHANSEN, P.S.
MAHUA, DISTRICT VAISHALI AT HAZIPUR.
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT COLLECTOR, VAISHALI AT HAZIPUR.
3. THE TREASURY OFFICER, VAISHALI AT HAZIPUR.
-----------
02. 06.12.2010 Learned counsel for the petitioner filed slip
dated 6.12.2010 stating that the prayer made in the writ
petition has become infructuous and the writ petition
may be permitted to be withdrawn.
Writ petition is, accordingly, permitted to be
withdrawn.
Rajesh/ ( V. N. Sinha, J.)