IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29393 of 2010
KRISHNA THAKUR
Versus
STATE OF BIHAR
-----------
3 11.03.2011 When the case was taken up on
12.10.2010, learned counsel for the
petitioner had sought for permission to
withdraw this application as the trial
of the petitioner had already ended in
acquittal. Accordingly, the case was
permitted to be withdrawn. However, by
mistake of the office, another order
has been recorded as passed on that
date calling for a report.
Order no.2, as passed on
12.10.2010 calling for a report is,
therefore, recalled and the case is
dismissed as withdrawn.
(J. N. Singh, J.)
BT