High Court Patna High Court - Orders

Manorma Devi &Amp; Ors vs State Of Bihar on 4 February, 2011

Patna High Court – Orders
Manorma Devi &Amp; Ors vs State Of Bihar on 4 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.40320 of 2010
                        1. MANORMA DEVI
                        2. PINTU SHARMA
                        3. BABLOO SHARMA
                           ---------------------- PETITIONERS
                                                 Versus
                                       STATE OF BIHAR
                                              -----------

2 4.2.2011 Learned counsel for the petitioners

submits that above named petitioner nos.2 and 3

have been arrested by the Police, as such, he

wants to withdraw this application as against

petitioner nos.2 and 3.

Accordingly, this application is

permitted to be withdrawn as having infructuous

as against petitioner nos.2 and 3.

For petitioner no.1, put up this case

for admission.

AI                                                   ( Mandhata Singh, J.)