Patna High Court – Orders
Chandra Shekhar Giri vs The State Of Bihar & Anr on 15 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1105 of 2009
Chandra Shekhar Giri
Versus
The State Of Bihar & Anr.
-----------
3. 15.7.2011 Learned counsel for the State is present.
Mr Shyama Kant Singh, learned counsel on instruction of
the Advocate-on-Record Mr. Bipin Bihari Singh seeks permission to
withdraw this application.
Accordingly, this contempt application is dismissed.
PNM (Shailesh Kumar Sinha, J.)