High Court Patna High Court - Orders

Ish Mohammad vs State Of Bihar on 29 August, 2011

Patna High Court – Orders
Ish Mohammad vs State Of Bihar on 29 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.49584 of 2008
                   ======================================================
                   Ish Mohammad, son of Aziz Mian, resident of Village Mardapur, P.S.
                   Siwan (Muffasil), Distt. Siwan.
                                                                           .... ....   Petitioner/s
                                                       Versus
                   The State of Bihar
                                                            .... .... Opposite Party/s
                   ======================================================
                   Appearance :
                   For the Petitioner/s : Mr.Amir Alam with
                                                     Mr. Ravi Ranjan-1, Advocates
                   For the Opposite Party/s   :      Mr. Amitesh Kumar, A.P.P.
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                   ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 29-08-2011 Mr. Amir Alam, learned counsel appearing on behalf of the

petitioner seeks permission to withdraw this application.

Permission is accorded.

The application stands dismissed as withdrawn.

(Birendra Prasad Verma, J)

Anjani /-