Patna High Court – Orders
Arjun Ravidas vs State Of Bihar on 10 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12922 of 2010
ARJUN RAVIDAS
Versus
STATE OF BIHAR
-----------
2. 10.12.2010 The learned counsel for the petitioner seeks
permission to withdraw the application to raise all these
points at the stage of charge.
The application is dismissed as withdrawn.
Fahad. ( Anjana Prakash, J. )