Patna High Court – Orders
Mukesh Kumar Singh vs State Of Bihar on 29 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22535 of 2010
MUKESH KUMAR SINGH
Versus
STATE OF BIHAR
------
2/ 29.07.2010 Learned counsel for the petitioner seeks permission to
withdraw the application during the pendency of the application.
Such permission is granted.
Accordingly, the application is dismissed as withdrawn.
shail (Mandhata Singh, J.)