Patna High Court – Orders
Bipin Sah &Amp; Anr. vs The State Of Bihar on 28 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.535 of 2011
1. BIPIN SAH, SON OF MADAN SAH
2. MADAN SAH, SON OF LATE RAM GOBIND SAH
BOTH RESIDENT OF VILLAGE-THAKURAI TOLA, POLICE STATION-
CHANPATIA, DISTRICT-WEST CHAMPARAN.
Versus
THE STATE OF BIHAR
-----------
2. 28.01.2011 Heard.
Learned counsel for the petitioner seeks
permission to withdraw the present application.
Accordingly this application is dismissed as
withdrawn.
Amit ( Gopal Prasad, J.)