High Court Patna High Court - Orders

Pravin Kumar Rai vs The State Of Bihar & Anr on 23 August, 2011

Patna High Court – Orders
Pravin Kumar Rai vs The State Of Bihar & Anr on 23 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.28031 of 2009
                Pravin Kumar Rai, S/O-Bishnu Deo Narayan Rai, R/O-Village-Chitauna, P.S.-
                 Bijayeepur, District-Gopalganj   ........Petitioner
                                                   Versus
            1. The State Of Bihar
           2. Ramnaresh Bharti, S/O-Budhiram Bharati, R/O-Village-Bhanpur,
                P.S.-Bhore, District-Gopalganj   .............Opposite Parties
                                                        -----------

02 23.08.2011 Learned counsel for the petitioner sought permission to

withdraw this petition.

Permission is accorded and accordingly, this petition

stands dismissed as withdrawn.

Let this order be communicated to the court of Fast

Track Court-III, Gopalganj in connection with Bhore P.S. Case No.

109 of 1991 corresponding to Sessions Trial No. 165 of 2008.

     SHAHZAD                                    ( Hemant Kumar Srivastava, J.)