IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24853 of 2008
BANTI KUMAR PODDAR
Versus
STATE OF BIHAR
– – – –
2. 7.7.2008 After some argument and finding that
the Court was not inclined to direct release
of the petitioner on bail, learned counsel
appearing for the petitioner sought
permission to withdraw the petition so that
the observation of learned Sessions Judge,
while dismissing the prayer for bail of the
petitioner could take effect.
The petition is dismissed as withdrawn
in expectation that the observation of the
learned Sessions Judge takes effect without
any hindrance.
Kanth
( Dharnidhar Jha, J.)