IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6734 of 2001
MUNNA JEE @ MANOJ KUMAR, SON OF MOHANLAL RAJGARHIA,
RESIDENT OF CHOWK, PATNA CITY, P.S. MALSALAMI(CHOWK),
DISTRICT PATNA.
Versus
STATE OF BIHAR
-----------
3. 11.8.2010. After some argument, learned counsel
for the petitioner seeks permission to
withdraw this application with liberty to
avail other forum. Prayer is allowed.
Accordingly, petition stands
dismissed as withdrawn with liberty as
indicated above.
In view of rejection of the present
petition, interim order of stay dated
3.12.2001 stands automatically vacated.
Let a copy of this order be sent to
the Superintendent of Police, Patna.
( Rakesh Kumar,J.)
N.H./