IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28334 of 2008
Chandeshwari Yadav
Versus
State Of Bihar
-----------
For the petitioner– Mr. Suraj Samdarshi
Mr. Gopal Prasad Gupta
For the State ——–Mr. Jharkhandi Updhaya
03 19.10.2011 Heard learned counsel for the petitioner and the
State.
After some argument, learned counsel appearing on
behalf of the petitioner prays for permission to withdraw this
application to raise all the issues, raised herein, at the
appropriate stage during the course of the trial.
Permission is accorded.
This application is dismissed as withdrawn with the
aforesaid liberty granted to the petitioners.
Namita ( Rajendra Kumar Mishra, J.)