Patna High Court – Orders
Madan Gopal Singh vs The State Of Bihar &Amp; Anr on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15250 of 2010
MADAN GOPAL SINGH, SON OF LATE RAMDHANI SINGH,
RESIDENT OF VILLAGE - KATHAR, P.S. KRISHNA BRAHM,
DISTT. BUXAR.
-------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. THE OFFICER-IN-CHARGE, BRAHAMPUR (KRISHNA
BRAHM), P.S. BUXAR.
------- OPPOSITE PARTIES.
-----------
2. 21.12.2010 The learned counsel for the petitioner is permitted to
withdraw the application.
The application is dismissed as withdrawn.
( Anjana Prakash, J.)
S.Ali