Patna High Court – Orders
Bablu Sharma vs State Of Bihar on 3 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39727 of 2010
BABLU SHARMA
Versus
STATE OF BIHAR
-----------
2. 03.11.10. Learned counsel for the petitioner, Mr.
Ambika Prasad, seeks permission to withdraw the
application as the final form has been
submitted. Permission is accorded.
The application is dismissed as
withdrawn.
U.K. (Dinesh Kumar Singh,J.)