Patna High Court – Orders
R.K. Suman vs The State Of Bihar & Anr. on 15 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.29771 of 2011 R.K. Suman Versus The State Of Bihar & Anr. -----------
2/ 15/11/2011 After some arguments, learned counsel for the
petitioners seeks withdrawal of the instant petition with a
liberty to raise the points whatever has been raised at this
stage, at the stage of framing of charge.
With the aforesaid liberty the instant petition is
dismissed as withdrawn.
(Aditya Kumar Trivedi,J.)
perwez