Patna High Court – Orders
Raj Kumar Yadav vs State Of Bihar on 15 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41054 of 2010
RAJ KUMAR YADAV
Versus
STATE OF BIHAR
-----------
2 15.3.2011 Learned counsel for the petitioner seeks
permission to withdraw this application, as
during the pendency of this application,
petitioner has been arrested by the police.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous.
AI ( Mandhata Singh, J.)