High Court Patna High Court - Orders

Md.Tabarak vs State Of Bihar on 3 February, 2011

Patna High Court – Orders
Md.Tabarak vs State Of Bihar on 3 February, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.19148 of 2010
                                                MD.TABARAK
                                                   Versus
                                             STATE OF BIHAR
                                               -----------

9. 03.02.2011 Mr. Ramesh Kumar Singh learned

counsel for the petitioner states that as per

telephonic instruction the informant is not

presented in Court today. As the petitioner

and the complainant( wife) are now happily

living together. The complainant and the

petitioner, by this litigation they do not

want to upset their marital life. He

therefore, prays for leave to withdraw the

application.

The application is permitted to be

withdrawn.

Namita ( Navaniti Prasad Singh, J.)