High Court Patna High Court - Orders

Durga Devi vs State Of Bihar on 15 March, 2011

Patna High Court – Orders
Durga Devi vs State Of Bihar on 15 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.41017 of 2010
                                      DURGA DEVI
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 15.3.2011 Learned counsel for the petitioner seeks

permission to withdraw this application, as

during the pendency of this application,

petitioner has been arrested by the police.

Accordingly, this application is

permitted to be withdrawn as having become

infructuous.

AI                                                     ( Mandhata Singh, J.)