Patna High Court – Orders
Laddu Mandal vs State Of Bihar on 9 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16493 of 2010
Laddu Mandal, Son of Anandi Mandal, Resident of Village Kabaiya,
P.S. dhamdaha, District Purnia.
---------- Petitioner
Versus
State of Bihar ------ Opp. Party
-----------
2 09.08.2010 Mr. Vikramdeo Singh, learned counsel
for the petitioner, seeks permission of this
Court to withdraw this application in order
to file a bail application when the time for
the petitioner would be completed.
Accordingly, this application is
permitted to be withdrawn.
Rsh (Mihir Kumar Jha, J.)