IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12322 of 2006
Sheo Muni Devi
Versus
The State Of Bihar & Ors
For the Petitioner: Mr. Prashant Kashyap, Advocate
-----------
5 11.07.2011 After some argument, learned counsel for the
petitioner seeks permission to withdraw this writ
application.
Permission is accorded.
This application is, accordingly, dismissed as
withdrawn.
However, this order would not come in the way in
deciding any revision or appeal on its own merit and in
accordance with law if the same had been preferred and is
still pending.
SC ( Dr. Ravi Ranjan, J.)