Patna High Court – Orders
Md.Shamim Akhtar @ S.K.Shamim vs State Of Bihar on 25 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15663 of 2008
Md.Shamim Akhtar @ S.K.Shamim, Son of Md. Samsul Haque,
resident of Village-Ujjani, P.S. Naugachhiya, District-Bhagalpur
------------------ Petitioner
Versus
STATE OF BIHAR
-----------
02 25-06-2010 When the case was called out, Sri Rajesh Kumar,
learned counsel appearing on behalf of the petitioner seeks
permission to withdraw this application with a liberty to avail
other forum.
Prayer is allowed.
Accordingly, this petition is dismissed as withdrawn
with liberty as indicated above.
NKS/- ( Rakesh Kumar, J )