High Court Patna High Court

Smt.Kamla Devi vs State & Ors on 23 June, 2011

Patna High Court
Smt.Kamla Devi vs State & Ors on 23 June, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA

               CIVIL WRIT JURISDICTION CASE No.9142 of 1991
  ===========================================================

Smt.Kamla Devi wife of Sri Vidya Sagar pandey, Qr. No. C/17, Adalatganj, Patna.

…. …. Petitioner/s
Versus

1. The State of Bihar

2. The Bihar State Housing Board, through its managing Director Bihar State
Housing Board

3. The Manager
…. …. Respondent/s
===========================================================
Appearance :

For the Petitioner/s : Mr. Mahendra Prasad Gupta,Advocate
For the Respondent/s : Mr. Lalit Kishore A A G- 2 and
Mr. Ram Pd. Bhagat, Advocate.
===========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

ORAL JUDGMENT
23rd June 2011

(Per: HONOURABLE THE CHIEF JUSTICE)

Learned counsel Mr. Mahendra Prasad Gupta appears for the
petitioner. He seeks leave to withdraw this petition.

Leave is granted.

The petition is dismissed as withdrawn.

( R.M. Doshit, CJ )

(Birendra Prasad Verma, J)

Patna High Court,
Dated the 23rd June 2011
NAFR/Rahman