Patna High Court – Orders
Brij Nandan Prasad vs The State Of Bihar & Anr on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.48608 of 2008
Brij Nandan Prasad , son of Late Ram Sharan Sinha,
resident of village-Katauna, P.S. Katrisarai, District-
Nalanda.................................................Petitioner.
Versus
1. The State Of Bihar.
2. The Department of Vigilance, Government of Bihar,
Patna.
................................................Opposite Parties.
----------------------------------
For the Petitioner: Mr. Arun Kumar Arun, Advocate.
For the State : Dr. Mayanand Jha, A.P.P.
————————————
2. 23.8.2011. After some argument, learned counsel for the
petitioner prays for permission to withdraw this application to
raise all the issues, raised herein, at the appropriate stage
during the course of the trial.
Permission is accorded.
This application is dismissed as withdrawn with the
aforesaid liberty granted to the petitioner.
(Rajendra Kumar Mishra, J)
P.S.