Patna High Court – Orders
Ram Narayan Singh vs State Of Bihar on 8 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.45292 of 2008
Ram Narayan Singh, son of Late Mohit Singh, resident of
Village-Parsahi, P.S. Ladania, District-Madhubani.
............................................................Petitioner.
Versus
1. The State Of Bihar.
2. Ram Ashis Paswan, son of Bindeshwar Paswan,
resident of Village-Sidhap, P.S. Ladania, District-
Madhubani.
...............................................Opposite Parties.
----------------------------------
3. 8.9.2011. Mr. Gagan Deo Yadav, learned counsel for the
petitioner, prays for permission to withdraw this application.
Permission is accorded.
This application is dismissed as withdrawn.
(Rajendra Kumar Mishra, J)
P.S.