Patna High Court – Orders
Keshmati Devi vs The State Of Bihar on 12 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34077 of 2011
Keshmati Devi
Versus
The State Of Bihar
2. 12.10.2011. Learned counsel for the petitioner
seeks permission to withdraw the
application in connection with Darihat P.S.
Case No. 03 of 2011 pending in the court of
the learned C.J.M., Rohtas, Sasaram.
Permission is accorded.
The anticipatory bail application
of the petitioner is dismissed as
withdrawn.
U. K. ( Dinesh Kumar Singh, J)