IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4389 of 2008
SADASI HERO @ SADASIV HERO
Versus
THE STATE OF BIHAR
-----------
4 1/7/2008 This case has been listed at the instance
of counsel for the petitioner.
It is stated that the petitioner does not
want to pres this application in view of the fact
that Sessions Trial No. 424 of 2007 pending in the
court of F.T.C. 1, Nawada is at the last stage
wherein evidence has also been completed.
In view of aforementioned facts, counsel
for the petitioner seeks permission to withdraw
this application.
This application is accordingly dismissed
as withdrawn.
( Mihir Kumar Jha, J.)
Abhay Kumar