IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.983 of 2009
Ram Nath Gobind Rai @ Ram Nath Gobind Rao
Versus
The State Of Bihar & Anr
-----------
02. 29.06.2011 Counsel for the parties are present.
Mr. Rajesh Roy, learned counsel for the petitioner
submits that the application has become infructuous since
final order in the proceeding has already been passed
whereagianst the petitioner has preferred a revision
application before this Court. He, therefore, seeks
permission to withdraw this application
The application is accordingly dismissed as withdrawn.
( Kishore K. Mandal )
hr