Patna High Court – Orders
Md. Ibrahim vs The State Of Bihar on 6 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26413 of 2011
Md. Ibrahim, son of Md. Hashim
Versus
The State Of Bihar
-----------
2. 06.09.2011 Learned counsel for the petitioner seeks permission
to withdraw the application.
The application is dismissed as withdrawn
without prejudice to his case.
( Anjana Prakash, J.)
S.Ali