High Court Patna High Court - Orders

Md. Yaiyub Alam vs State Of Bihar &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Md. Yaiyub Alam vs State Of Bihar &Amp; Ors on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. WJC No.1211 of 2010

                     Md. Yaiyub Alam Son of Late Abdul Gafar Mansoori
                     Resident of Village Mehar Pure Sharif P.S. Fatehpur,
                     District Gaya                     ......    Petitioner
                                             VERSUS
                     1. The State of Bihar
                     2. The Superintendnet of Poalice, Patna
                     3. Dy.S.P. Patna City, Patna
                     4. Md. Salim Khan son of Late Md. Rasul Khan resident
                     of village Meharpure P.S. Fatehpur, District Gaya
                                                        ...... Respondents.
                                               -------

4 11.3.2011 Learned counsel for the petitioner submits that

the lady in question has been released from Remand

Home and hence, he may be permitted to withdrawn the

writ petition.

The prayer is allowed. The writ petition is

dismissed as withdrawn.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
sk