Patna High Court – Orders
Smt.Juhi Devi vs State Of Bihar &Amp; Ors on 8 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.963 of 2008
SMT.JUHI DEVI WIFE OF SHRI CHANDRESHWAR
PANDEY RESIDENT OF VILLAGE HARIDASPUR
(NAHAR PAR) NEAR KALI MANDIR P.O. KHAGAUL,
P.S. RUPASPUR, DISTRICT PATNA
Versus
1. STATE OF BIHAR
2. THE DISTRICT CONSUMER FORUM, PATNA
THROUGH ITS CHAIRMAN BISCAUMANBHAWAN,
PATNA.
3. THE SENIOR SUPERINTENDENT OF POLICE,
PATNA.
4. THE SUPERINTEDENT OF POLICE, PATNA.
5. THE OFFICER-IN-CHARGE KANKARBAGH POLICE
STATION, KANKARBAGH, PATNA -20
6. THE OFFICER-IN-CHARGE JAKKANPUR POLICE
STATION, JAKKANPUR PATNA.
7. SRI SKHDEO PRASAD YADAV SECRETARY
MATESHWARI SAHKARI GRIH NIRMAN SAMITI AT
PRESENT RESIDING AT SOUTH HANUMAN NAGAR,
KANKARBAGH, PATNA 20.
8. THE MADHWANAND SAHAY PRESIDENT
MATESHWARI SAHKARI GRIH NIRMAN SAMITI
RESIDENT OF MOHALLA JAKKANPUR NEAR KACHCHI
TALB PATNA.
9. THE OFFICER INCHARGE PATNA KANKARBAGH
POLICE STATION PATNA
-----------
05. 08.12.2010 Heard learned counsel for the petitioner,
State and the respondent no. 8 are present.
It has been stated on behalf of the State
that the warrant in question has been executed.
In the above circumstances, learned
counsel for the petitioner seeks permission to withdraw
the writ application.
The writ application is dismissed as
withdrawn.
Jagdish/- ( Shailesh Kumar Sinha,J.)