High Court Patna High Court - Orders

Meena Sharan vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Meena Sharan vs The State Of Bihar on 5 September, 2011
         Patna High Court Cr.Misc. No.13539 of 2008 (4) dt.05-08-2011




                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.13539 of 2008
                      ======================================================
                      Meena Sharan
                                                                         .... .... Petitioner/s
                                                      Versus
                      The State Of Bihar
                                                                    .... .... Opposite Party/s
                      ======================================================
                      CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH

                                         ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)

4 05-09-2011 Learned counsel for the petitioner seeks permission to

withdraw the application, as during the pendency of the

application he died.

Such permission is accorded.

Accordingly, the application is dismissed as withdrawn.

(Mandhata Singh, J)

Shailendra Bhushan
Prasad/-