High Court Patna High Court - Orders

Laxman Mahato @ Laxuman Mahto @ … vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Laxman Mahato @ Laxuman Mahto @ … vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22112 of 2011
                     LAXMAN MAHTO @ LAXUMAN MAHTO @ LAXUMAN
                     MHATO, SON OF DASHRATH MAHTO, RESIDENT OF
                     VILLAGE-SUKSENA DERA, AMSAR TOLA, P.S. MURAR,
                     DISTRICT-BUXAR.                            .....PETITIONER.
                                        VERSUS
                     THE STATE OF BIHAR.                  ......OPPOSITE PARTY.

                     For the petitioner:            Mr. Binod Kumar Singh, Advocate.
                                                -----------

02. 17.08.2011 Mr. Binod Kumar Singh, learned counsel appearing on

behalf of the petitioner submits that during the pendency of the

present application, trial of the petitioner has been concluded.

In the aforesaid circumstances, he seeks leave of this

Court to withdraw this application.

Leave is granted.

The application stands dismissed as withdrawn.

      Devendra                                      (Birendra Prasad Verma, J.)