Patna High Court – Orders
Hakim Mian @ Md.Hakim Mian @ Abdul … vs State Of Bihar on 28 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36593 of 2010
HAKIM MIAN @ MD.HAKIM MIAN @ ABDUL HAKIM
Versus
STATE OF BIHAR
------
2/ 28.01.2011 Learned counsel for the petitioner seeks permission to
withdraw the application inasmuch as during the pendency of the
application he has been arrested.
Such permission is accorded.
Accordingly, the application is dismissed as withdrawn.
shail (Mandhata Singh, J.)