Patna High Court – Orders
Jitendra Sah vs State Of Bihar on 8 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35319 of 2010
JITENDRA SAH
Versus
STATE OF BIHAR
03 08.03.2011
Learned counsel for the petitioner seeks
permission to withdraw this application on the ground
that the petitioner has already been acquitted.
Permission is accorded.
The application is dismissed as withdrawn.
(Akhilesh Chandra, J.)
AAhmad