High Court Patna High Court - Orders

Birendra Sah vs State Of Bihar on 15 December, 2010

Patna High Court – Orders
Birendra Sah vs State Of Bihar on 15 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.14277 of 2010
                  BIRENDRA SAH, SON OF LATE MUNNI LAL SAH, RESIDENT OF
                  VILLAGE ITVAN, P.S. SHAHPUR, DISTT. BHOJPUR (ARA)
                                                         ------- PETITIONER
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2. 15.12.2010 The learned counsel for the petitioner is permitted to

withdraw the application.

The application is dismissed as withdrawn.

( Anjana Prakash, J.)
S.Ali