Patna High Court – Orders
Ashok Kumar vs State Of Bihar on 27 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26676 of 2010
ASHOK KUMAR
Versus
STATE OF BIHAR
-----------
2 27.8.2010 It is stated at the bar that the petitioner has died.
As such the learned counsel for the petitioner is permitted
to withdraw this application.
This application is, accordingly,dismissed as withdrawn.
AnilKr.Sinha ( Mandhata Singh, J. )