IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.205 of 2010
Chandrika Mahto & Ors
Versus
State of Bihar
-----------
05 25.07.2011 Learned counsel for the appellant Mr. Ghanshyam
Tiwari states that this bail application, being I.A. No.1478 of
2011, has been wrongly filed inasmuch as by order dated
04.03.2011 this Court had given liberty to file bail application
after one year. He, accordingly, seeks leave to withdraw this bail
application.
Leave is granted.
I.A. No.1478 of 2011 is dismissed as withdrawn.
Trivedi/ (Navaniti Prasad Singh, J.)
(Ashwani Kumar Singh, J.)