Patna High Court – Orders
Bihari Kohar @ Bihari Kumhar vs State Of Bihar on 7 July, 2008
In the High Court of Judicature at Patna
Cr. Misc. No.21218 of 2008
Bihari Kohar @ Bihari Kumhar Vrs. The State of Bihar
****
/3/ 07.07.2008 Counsel for the petitioner
submits that anticipatory bail
application has become infructuous,
he may be allowed to withdraw this
application.
2. Prayer is allowed.
3. This application is
dismissed as withdrawn.
( Mridula Mishra, J. )
Cp:3/S.A.