High Court Patna High Court - Orders

Rahman Ansari vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Rahman Ansari vs State Of Bihar on 30 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.15961 of 2010
                                  RAHMAN ANSARI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

3 30.8.2010 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permitted to be withdrawn as having become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.)