Patna High Court – Orders
Durgi Mandal & Anr. vs The State Of Bihar on 23 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29105 of 2011
Durgi Mandal & Anr.
Versus
The State Of Bihar
2 23.09.2011
Call for legible carbon / zerox copy of
the case diary in Madhepura (Bharrahi) P.S.
Case no. 221 of 2011 from the court of Chief
Judicial Magistrate, Madhepura.
As petitioner no.1, Durgi Mandal, being
apprehended in the above mentioned case and the
application on his behalf has become infructuous,
learned counsel seeks permission to withdraw his
application.
Permission is accorded.
The application on behalf of petitioner
no.1 is dismissed as withdrawn, having become
infructuous.
( Akhilesh Chandra, J.)
AAhmad