Patna High Court – Orders
Munni Devi vs State Of Bihar on 14 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. W.J.C. No.1179 of 2010
MUNNI DEVI
Versus
STATE OF BIHAR & ORS.
-----------
2. 14.3.2011 Learned counsel for the petitioner and the State are
present.
After some arguments, Mr Devendra Prasad Singh,
learned counsel appearing for the petitioner seeks permission to
withdraw the writ application to enable the petitioner to take
appropriate legal recourse as permissible under the law with respect
to her grievances as highlighted in this writ application.
The writ application is, accordingly, permitted to be
withdrawn.
PNM (Shailesh Kumar Sinha, J.)