Patna High Court – Orders
Rajendra Chaudhary vs The State Of Bihar on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.16733 of 2011
Rajendra Chaudhary, son of Sugan Lal @ Minate Chaudhary, resident
of Village Rahi Jagatpur Terasitola, P.S. Biharigunj, Dist.
Madhepura.
------- Petitioner
Versus
The State of Bihar --------- Opp. Party
-----------
2 05.8.2011 After some arguments, learned
counsel for the petitioner, seeks permission
to withdraw this application in order to
enable the petitioner to take appropriate
remedy as is available to him in law.
With the aforementioned observations
and liberty, this application is permitted to
be withdrawn.
(Mihir Kumar Jha, J.)
Rsh