Patna High Court – Orders
Baidyanath Mahto vs The State Of Bihar on 26 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Revision No.1214 of 2009
Baidyanath Mahto, Son of Shri T. Mahto, Resident of Village Bahadurpur
(Goria P.O.-Goraul ), P.S.-Goraul, District-Vaishali, at present House No.
A-4, Water Tower Colony, Daroga Rai Path, Patna. .....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. J. N. Tripathy, Advocate
Mr. N.K. Tripathy, Advocate.
For the State : Mr. A.M.P. Mehta, APP.
----------------------------------
02/ 26.08.2011 Learned Counsel for the petitioner
seeks permission to withdraw this application.
The prayer is allowed.
This petition is dismissed as
withdrawn.
(Amaresh Kumar Lal, J.)
kksinha/-