Patna High Court – Orders
Sumitra Devi vs The State Of Bihar & Ors on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12931 of 2007
======================================================
Sumitra Devi W/o Sri Kant Saran Sahi R/o Mirganj, P.S. Wazirganj, Distt.
Gaya. .... .... Petitioner
Versus
1. The State of Bihar
2. The State Transport Commissioner, Government of Bihar, Technical
Building, Bailey Road, Patna.
3. District Transport Officer, Gaya.
.... .... Respondents
======================================================
Appearance :
For the Petitioner : Mr. Shiopujan Singh, Advocate
For the Respondents : Mr. Zaki Haider, A.C. to G.A.-10
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 16-08-2011 Learned advocate Mr. Shio Pujan Singh appears for
the petitioner. He says that the cause of action does not survive.
He, therefore, seeks leave to withdraw the writ petition.
Leave is granted.
Petition is disposed of as withdrawn.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-