IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19148 of 2010
MD.TABARAK
Versus
STATE OF BIHAR
-----------
9. 03.02.2011 Mr. Ramesh Kumar Singh learned
counsel for the petitioner states that as per
telephonic instruction the informant is not
presented in Court today. As the petitioner
and the complainant( wife) are now happily
living together. The complainant and the
petitioner, by this litigation they do not
want to upset their marital life. He
therefore, prays for leave to withdraw the
application.
The application is permitted to be
withdrawn.
Namita ( Navaniti Prasad Singh, J.)