Patna High Court – Orders
Manoj Jha vs The State Of Bihar on 22 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.12535 of 2011 MANOJ JHA Versus THE STATE OF BIHAR -----------
For the State- Miss. Sahin Begam- A. P. P.
———–
02. 22.04.2011 Learned counsel for the petitioner seeks permission to
withdraw the application as it became infructuous.
Permission is accorded.
Accordingly, this application is dismissed as withdrawn.
Vikash ( Mandhata Singh, J.)