Patna High Court – Orders
Pappu Kumar Mandal vs State Of Bihar on 29 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No. 38947 of 2010
PAPPU KUMAR MANDAL
Versus
STATE OF BIHAR
-----------
2/ 29.10.2010 Learned counsel for the petitioner seeks
permission to withdraw the application inasmuch as
during the pendency of the application, petitioner has
been arrested.
Such permission is accorded.
Accordingly, the application is dismissed as
withdrawn.
Shail ( Mandhata Singh, J.)