Patna High Court – Orders
Paras Nath Sah @ Paras Sah And Ors. vs The State Of Bihar & Anr. on 15 September, 2011
IN THE HIGH COUR T OF JUDICATURE AT PATNA Cr.Misc. No.4496 of 2011 Paras Nath Sah @ Paras Sah And Ors. Versus The State of Bihar & Anr. -----------
2 15.09.2011 After some argument learned counsel for
the petitioners seeks withdrawal of instant petition
with a liberty to have an opportunity to raise the
point whatever been raised before this Court at an
appropriate stage of the trial.
With such liberty, petition is dismissed as
withdrawn.
(Aditya Kumar Trivedi, J.)
PN
Leave a Reply