IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13882 of 2009
PANKAJ KUMAR MANDAL @ PANKAJ KUMAR @ PANKAJ MANDAL
Versus
STATE OF BIHAR & ANR
-------
02. 12.10.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
This is an application under section 482 of the
Criminal Procedure Code for quashing of order dated
09.02.2009 passed by S.D.J.M. Naugachia, in G.R. Case No.
102 of 2006 arising out of Naugachia (Parbatta), P.S. Case No.
43 of 2006.
Learned counsel for the petitioner seeks permission to
with draw this application as become infructuous. Permission is
granted.
Accordingly, this application stands dismissed as
having become infructuous.
Rajeev/ (Akhilesh Chandra, J.)