IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37197 of 2011
======================================================
Nago Das @ Vidya Das, Son of Raj Kumar Das.
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 14-11-2011 Learned counsel for the petitioner seeks permission to
withdraw the application as the petitioner has already been
arrested by the police.
Permission is granted.
Accordingly, this application is dismissed as
withdrawn as having become infructuous.
(Prakash Chandra Verma, J)
Bhardwaj/-