Patna High Court – Orders
Md. Yaiyub Alam vs State Of Bihar &Amp; Ors on 11 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.1211 of 2010
Md. Yaiyub Alam Son of Late Abdul Gafar Mansoori
Resident of Village Mehar Pure Sharif P.S. Fatehpur,
District Gaya ...... Petitioner
VERSUS
1. The State of Bihar
2. The Superintendnet of Poalice, Patna
3. Dy.S.P. Patna City, Patna
4. Md. Salim Khan son of Late Md. Rasul Khan resident
of village Meharpure P.S. Fatehpur, District Gaya
...... Respondents.
-------
4 11.3.2011 Learned counsel for the petitioner submits that
the lady in question has been released from Remand
Home and hence, he may be permitted to withdrawn the
writ petition.
The prayer is allowed. The writ petition is
dismissed as withdrawn.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
sk