Patna High Court – Orders
Rajnikant Singh &Amp; Ors vs State Of Bihar on 21 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40769 of 2010
RAJNIKANT SINGH & ORS
Versus
STATE OF BIHAR
-----------
2 21.01.2011 Learned counsel for the petitioner No. 3 seeks
permission to withdraw the application, since, during the
pendency of the application, he has been arrested.
Such permission is granted.
Accordingly, the application as against
petitioner No.3 is dismissed as withdrawn.
List this case under the heading for admission.
Devendra/ ( Mandhata Singh, J.)