Patna High Court – Orders
Mohan Sao vs The State Of Bihar on 11 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7701 of 2001
Mohan Sao, son of Maksudan Sao, resident of Mohalla-Gola Bazar,
Sherghati, P.S. Sherghati, District-Gaya ----- Petitioner
Versus
THE STATE OF BIHAR
-----------
03 11-08-2010 In view of the prayer made in Interlocutory
Application, i.e. I.A. No.1195 of 2007, learned counsel for the
petitioner seeks permission to withdraw this petition.
Prayer is allowed.
Accordingly, this petition is dismissed as withdrawn.
In view of rejection of this petition, interim order of
stay dated 4.12.2001 stands automatically vacated.
Let a copy of this order be sent to the court below
forthwith.
NKS/- ( Rakesh Kumar, J )