High Court Patna High Court - Orders

Sri Madhusudhan Singh vs The State Of Bihar & Ors on 28 June, 2011

Patna High Court – Orders
Sri Madhusudhan Singh vs The State Of Bihar & Ors on 28 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.6232 of 2011
                  Sri Madhusudhan Singh SON OF LATE PREMAN SINGH
                  RESIDENT OF RAHIMPUR, P.S. RAHUI, DISTRICT
                  NALANDA
                                            Versus
                                The State Of Bihar & Ors .
                                          -----------

2 28/06/2011 Mr. Amit, learned counsel for the petitioner on

record seeks liberty to withdraw this writ application.

Learned counsel for the State has no objection.

This writ application is dismissed as not pressed.

    AMIN/                          (Ajay Kumar Tripathi, J.)