IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.11782 of 2006
====================================================
VISHWA VIJAY PAUL - Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS - Respondent/s(s)
====================================================
Appearance :
For the Petitioner : Mr. SANJEEV RANJAN
For the State : Mr. Prabhat Ranjan, A.C. to G.P. 12
====================================================
CORAM: HONOURABLE DR. JUSTICE RAVI RANJAN
ORAL ORDER
——–
2 01.07.2011 As prayed, learned counsel for the petitioner
is permitted to correct the provision of law.
After some argument learned counsel for the
petitioner seeks permission to withdraw this writ
application to move before the Munsif, Khagaria itself
in the concerned execution case.
This application is dismissed as withdrawn
with aforesaid liberty to the petitioner.
Learned counsel for the State also assures
that he will inform and persuade the concerned
Treasury Officer to comply with the direction given by
2
the Munsif, Khagaria, if the same has already not been
complied with.
Spd/- ( Dr. Ravi Ranjan, J.)