High Court Patna High Court - Orders

Nandlal Singh vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Nandlal Singh vs The State Of Bihar on 22 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.44085 of 2010
                                  NANDLAL SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 22.2.2011 Learned counsel for the petitioner seeks

permission to withdraw this application, as

during the pendency of this application,

petitioner has been arrested by the police.

Accordingly, this application is

permitted to be withdrawn as having become

infructuous.

AI                                                     ( Mandhata Singh, J.)