Patna High Court – Orders
Laxman Mahato @ Laxuman Mahto @ … vs The State Of Bihar on 17 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22112 of 2011
LAXMAN MAHTO @ LAXUMAN MAHTO @ LAXUMAN
MHATO, SON OF DASHRATH MAHTO, RESIDENT OF
VILLAGE-SUKSENA DERA, AMSAR TOLA, P.S. MURAR,
DISTRICT-BUXAR. .....PETITIONER.
VERSUS
THE STATE OF BIHAR. ......OPPOSITE PARTY.
For the petitioner: Mr. Binod Kumar Singh, Advocate.
-----------
02. 17.08.2011 Mr. Binod Kumar Singh, learned counsel appearing on
behalf of the petitioner submits that during the pendency of the
present application, trial of the petitioner has been concluded.
In the aforesaid circumstances, he seeks leave of this
Court to withdraw this application.
Leave is granted.
The application stands dismissed as withdrawn.
Devendra (Birendra Prasad Verma, J.)