High Court Patna High Court - Orders

Om Prakash Prasad vs State Of Bihar on 15 September, 2011

Patna High Court – Orders
Om Prakash Prasad vs State Of Bihar on 15 September, 2011
                               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Criminal Miscellaneous No.25508 of 2008
                     Om Prakash Prasad son of late Jagannath Prasad, resident of Village-
                     Bagar, P.S.-Sikarhatta, District-Bhojpur.
                                                                                    .........Petitioner
                                                          Versus
                     The State Of Bihar.
                                                                                ........Opposite Party
                                             ----------------------------------

For Petitioner :- Mr. Rajeev Kumar Lav.
For State :- Mr. Jharkhandi Upadhayay, A.P.P.

03 15.09.2011 After some argument, learned counsel for the

petitioner seeks permission to withdraw the application with a

liberty to raise all points herein application at appropriate stage in

trial.

Permission is granted.

The application is dismissed as withdrawn.

(Rajendra Kumar Mishra, J.)
Safik