Patna High Court – Orders
Binod Prasad Sah vs The State Of Bihar on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14691 of 2011
Guddu Sah @ Guddu Kumar
Versus
The State Of Bihar
with
Cr.Misc. No.16432 of 2011
Binod Prasad Sah
Versus
The State Of Bihar
-----------
4. 26.7.2011 The learned counsel for the petitioners seeks
permission to withdraw the application to enable the petitioners
to surrender and seek regular bail.
The application is dismissed as withdrawn.
( Anjana Prakash, J.)
S.Ali