Patna High Court – Orders
Sunita Devi vs The State Of Bihar on 26 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24072 of 2010
SUNITA DEVI
Versus
THE STATE OF BIHAR
------
4/ 26/10/2010 Learned counsel for the petitioner seeks permission to
withdraw the application inasmuch as during the pendency of the
application final form has been submitted in the case.
Such permission is accorded.
Accordingly, the application is dismissed as withdrawn.
shail (Mandhata Singh, J.)