High Court Patna High Court - Orders

Amrendra Kumar Rajak vs The State Of Bihar Through Vig on 1 August, 2011

Patna High Court – Orders
Amrendra Kumar Rajak vs The State Of Bihar Through Vig on 1 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.11773 of 2011
                             Amrendra Kumar Rajak
                                    Versus
                        The State Of Bihar Through Vig
                                 -----------

03. 01.08.2011 Heard learned counsel for the petitioner

and the counsel for the Vigilance.

Mr. Asutosh Kumar, learned counsel for

the petitioner seeks permission to withdraw the

application, on the instruction of Advocate on record, as

the petitioner is unable to raise all his rights and

contention before the court below at the appropriate stage.

Accordingly, the application is dismissed

as withdrawn.

Jagdish/- ( Shailesh Kumar Sinha,J.)