Patna High Court – Orders
Krishna Murari Yadav @ Murari … vs The State Of Bihar on 24 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41046 of 2010
KRISHNA MURARI YADAV @ MURARI YADAV
Versus
THE STATE OF BIHAR
-----------
2 24.2.2011 Learned counsel for the petitioner seeks
permission to withdraw this application, as
during the pendency of this application,
petitioner has already surrendered.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous.
AI ( Mandhata Singh, J.)