IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.205 of 2011
BRAJMOHAN LAL DAS @ BALAJI .
Versus
THE STATE OF BIHAR & ORS. .
-----------
02. 01.03.2011 Learned counsel for the petitioner and the
State are present.
After some arguments, learned counsel for
the petitioner seeks permission to withdraw the
application to enable the petitioner to take appropriate
steps as permitted under the law for redressal of his
grievance.
Accordingly, the application is dismissed
as withdrawn.
Jagdish/- ( Shailesh Kumar Sinha,J.)