High Court Patna High Court - Orders

Baidyanath Mahto vs The State Of Bihar on 26 August, 2011

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withdrawn.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/-