Patna High Court – Orders
Prem Prakash vs State Of Bihar on 8 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19609 of 2010
PREM PRAKASH
Versus
STATE OF BIHAR
------
3/ 08.07.2010 During the pendency of the application, learned counsel
for the petitioner seeks permission to withdraw the application.
Such permission is accorded.
Accordingly, the application is dismissed as withdrawn.
shail (Mandhata Singh, J.)