Patna High Court – Orders
Surendra Bhagat vs The State Of Bihar &Amp; Ors on 23 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11268 of 2008
Surendra Bhagat, S/o JItu Bhagat, R/o Village- Kutubpur, P.S.-
Bidupur, District- Vaishali.
........ Petitioner.
Versus
1. The State Of Bihar through the District Election Officer-cum-
Collector, Vaishali at Hajipur.
2. Rana Pratap Singh, S/o Late Bhuneshwar Singh
3. Umesh Singh, S/o Sri Jagdeo Singh.
4. Devendra Rai, S/o Sri Harikant Rai.
5. Nagendra Bhagat, S/o Jaychand Bhagat
6. Nagendra Sah, S/o Late Jogi Sah.
7. Munni Singh, S/o Sri Rana Pratap Singh.
8. Ramanand Rai, S/o Sri Jit Narayan Rai.
9. Baijnath Singh, S/o Late Bhograj Singh.
10. Sunita Devi, W/o Surendra Bhagat.
Respondent nos. 2 to 10 are the residents of Village- Kutubpur, P.S.-
Bidupur, District- Vaishali.
....... Respondents.
-----------
2. 23.11.2010 Learned counsel for the petitioner seeks permission to
withdraw this case.
Accordingly, this writ petition is dismissed as withdrawn.
Sujit (S.N.Hussain,J.)