Patna High Court – Orders
Mundrika Tewary vs The State Of Bihar &Amp; Anr on 22 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11985 of 2009
MUNDRIKA TEWARY, WON OF NAND LAL TEWARY,
RESIDENT OF VILLAGE ASNAGAR, P.S. KANTI, DISTT.
MUZAFFARPUR.
------- PETITIONER
Versus
1. THE STATE OF BIHAR
2. CHINTA DEVI, WIDOW OF LATE SHRIRAM TEWARY,
RESIDENT OF VILLAGE ASNAGAR, P.S. KANTI, DISTT.
MUZAFFARPUR (COMPLAINANT)
------- OPPOSITE PARTIES.
-----------
2. 22.09.2010 The learned counsel for the petitioner is permitted to
withdraw the application.
The application is dismissed as withdrawn.
( Anjana Prakash, J.)
S.Ali