Patna High Court – Orders
Nandlal Singh vs The State Of Bihar on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44085 of 2010
NANDLAL SINGH
Versus
THE STATE OF BIHAR
-----------
2 22.2.2011 Learned counsel for the petitioner seeks
permission to withdraw this application, as
during the pendency of this application,
petitioner has been arrested by the police.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous.
AI ( Mandhata Singh, J.)