High Court Patna High Court - Orders

Tunua @ Rabindra Tiwari vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Tunua @ Rabindra Tiwari vs State Of Bihar on 16 November, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.3662 of 1998

                     TUNUA @ RABINDRA TIWARI, Son of Kuldip Tiwari, resident of
                     Village- Kutumba, Police Station- Kutumba, District-Aurangabad
                                                             ------------------ Petitioner
                                                 Versus
                                         STATE OF BIHAR
                                               -----------

10 16-11-2010 In view of changed circumstances, Sri Udit Narayan

Singh, learned counsel for the petitioner in presence of Sri

M.K.Khare , learned Addl.Public Prosecutor appearing on behalf

of the State, does not want to press this petition and he seeks

permission to withdraw this petition.

Prayer is allowed.

Accordingly, this petition is dismissed as withdrawn.

( Rakesh Kumar, J.)

NKS/-