IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3563 of 2011
Thakur Paswan & Ors
Versus
The State Of Bihar & Ors
-----------
02. 07.09.2011 Heard.
After some argument, Mr. Ravi Kumar,
learned counsel for the petitioner on instruction submits
that petitioner shall approach the department for redressal
of his grievance.
Accordingly, he seeks permission for
withdrawing the case.
The prayer is allowed.
The application is accordingly, dismissed
as withdrawn.
Jagdish/- ( Shailesh Kumar Sinha,J.)