High Court Patna High Court - Orders

Munna Jee @ Manoj Kumar vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Munna Jee @ Manoj Kumar vs State Of Bihar on 11 August, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.6734 of 2001
          MUNNA JEE @ MANOJ KUMAR, SON OF MOHANLAL RAJGARHIA,
          RESIDENT OF CHOWK, PATNA CITY, P.S. MALSALAMI(CHOWK),
          DISTRICT PATNA.
                              Versus
                          STATE OF BIHAR
                           -----------

3. 11.8.2010. After some argument, learned counsel

for the petitioner seeks permission to

withdraw this application with liberty to

avail other forum. Prayer is allowed.

Accordingly, petition stands

dismissed as withdrawn with liberty as

indicated above.

In view of rejection of the present

petition, interim order of stay dated

3.12.2001 stands automatically vacated.

Let a copy of this order be sent to

the Superintendent of Police, Patna.

( Rakesh Kumar,J.)
N.H./