Patna High Court – Orders
Ramawatar Vishwakarma vs State Of Bihar &Amp; Anr on 14 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19414 of 2010
RAMAWATAR VISHWAKARMA, SON OF LATE FAGU
VISHWAKARMA, RESIDENT OF VILLAGE THANAPUR, P.S.
TEKARI, DISTT. GAYA AT PRESENT MOHALLA NEW DILIYA, OLD
G.T. ROAD, DEHRI, P.S. DEHRI, DISTT. ROHTAS.
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. RAM BINOD VISHWAKARMA, SON OF LATE JAGDISH
VISHWAKARMA, RESIDENT OF VILLAGE - MALDA, P.S. ALIPUR,
DISTT. GAYA.
------ OPPOSITE PARTIES.
-----------
2. 14.02.2011 The learned counsel for the petitioner is permitted to
withdraw the application.
The application is dismissed as withdrawn.
( Anjana Prakash, J.)
S.Ali