Patna High Court – Orders
Chamru Yadav vs The State Of Bihar on 12 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16041 of 2010
CHAMRU YADAV
Versus
THE STATE OF BIHAR
-----------
3. 12.07.2010. Learned counsel for the petitioner, Mr. Satish Chandra,
seeks permission to withdraw the application since the petitioner has
already been arrested and a slip to that effect has been filed by the
learned counsel for the petitioner. Permission is accorded.
The application is dismissed as withdrawn.
U.K. (Dinesh Kumar Singh,J)