High Court Patna High Court - Orders

Banti Kumar Poddar vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Banti Kumar Poddar vs State Of Bihar on 7 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24853 of 2008
BANTI KUMAR PODDAR
Versus

STATE OF BIHAR

– – – –

2. 7.7.2008 After some argument and finding that

the Court was not inclined to direct release

of the petitioner on bail, learned counsel

appearing for the petitioner sought

permission to withdraw the petition so that

the observation of learned Sessions Judge,

while dismissing the prayer for bail of the

petitioner could take effect.

The petition is dismissed as withdrawn

in expectation that the observation of the

learned Sessions Judge takes effect without

any hindrance.

Kanth

( Dharnidhar Jha, J.)