Patna High Court – Orders
Jungi Lal Rai vs State Of Bihar on 30 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45393 of 2007
Jungi Lal Rai, Son of Late Sheogovind Rai, resident of Village-
Mordiba, Police Station-Samastipur, District-Samastipur
-------------- Petitioner
Versus
THE STATE OF BIHAR
-----------
04 30-09-2010 Since, in the present case only prayer has been made
to quash the F.I.R. and thereafter some development has taken
place, the learned counsel for the petitioner seeks permission to
withdraw this Petition.
Prayer is allowed.
Accordingly, the petition is dismissed as withdrawn.
Withdrawal of this petition may not prejudice the
petitioner at any subsequent stage.
( Rakesh Kumar, J.)
NKS/-