Patna High Court – Orders
Meghnath Rai vs State Of Bihar on 18 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19816 of 2010
MEGHNATH RAI
Versus
STATE OF BIHAR
-----------
03/ 18.11.2010 Heard.
Learned counsel for the petitioner seeks permission for
withdrawal of this bail petition.
Accordingly, this bail application stands dismissed as
withdrawn.
shahid (Hemant Kumar Srivastava,J))