IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25508 of 2008
Om Prakash Prasad son of late Jagannath Prasad, resident of Village-
Bagar, P.S.-Sikarhatta, District-Bhojpur.
.........Petitioner
Versus
The State Of Bihar.
........Opposite Party
----------------------------------
For Petitioner :- Mr. Rajeev Kumar Lav.
For State :- Mr. Jharkhandi Upadhayay, A.P.P.
03 15.09.2011 After some argument, learned counsel for the
petitioner seeks permission to withdraw the application with a
liberty to raise all points herein application at appropriate stage in
trial.
Permission is granted.
The application is dismissed as withdrawn.
(Rajendra Kumar Mishra, J.)
Safik