Patna High Court – Orders
Dashrath Manjhi vs State Of Bihar on 6 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.10424 of 2010
DASHRATH MANJHI
Versus
STATE OF BIHAR
-----------
2/ 06.12.2010 Learned counsel for the petitioner is permitted to
withdraw the application as the same has become infructuous.
The application is dismissed as withdrawn.
JA/- (Anjana Prakash, J.)