Patna High Court – Orders
Purushottam Meena vs The State Of Bihar on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7562 of 2011
PURUSHOTTAM MEENA
Versus
THE STATE OF BIHAR
-----------
2. 28.02.2011. After some argument, Sri Kamala Kant
Tiwary, learned counsel appearing for the
petitioner seeks permission to withdraw this
petition.
Permission is granted.
This petition is dismissed as
withdrawn.
B.Kr. ( Dharnidhar Jha,J.)