Patna High Court – Orders
Meena Sharan vs The State Of Bihar on 5 September, 2011
Patna High Court Cr.Misc. No.13539 of 2008 (4) dt.05-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13539 of 2008
======================================================
Meena Sharan
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
4 05-09-2011 Learned counsel for the petitioner seeks permission to
withdraw the application, as during the pendency of the
application he died.
Such permission is accorded.
Accordingly, the application is dismissed as withdrawn.
(Mandhata Singh, J)
Shailendra Bhushan
Prasad/-