High Court Patna High Court - Orders

Sunil Kumar Singh & Anr vs The State Of Bihar & Anr on 29 July, 2011

Patna High Court – Orders
Sunil Kumar Singh & Anr vs The State Of Bihar & Anr on 29 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.5865 of 2011
            1. Sunil Kumar Singh SONOF RAM CHANDRA SINGH
               RESIDNET OF MADHURAPUR, P.S. TEGHRA,
               BEGUSARAI.
            2. DIVYA PRAKASH SON OF LATE HARENDRA NARAYAN
               SINGH RESIDENT OF SOWAN, P.S. KRISHNA BRAHAM,
               DISTRICT BUXAR.
                                            Versus
                                The State Of Bihar & Anr
                                          -----------

2 29/07/2011 Learned counsel for the petitioner informs this

Court that this writ application has become infructuous

as appointment to the post of Motor Vehicles Inspector

has already been made and as such he seeks permission

to withdraw this writ application.

This writ application is dismissed as not pressed.

    AMIN/                        (Ajay Kumar Tripathi, J.)