High Court Patna High Court - Orders

Rohit Lal vs State Of Bihar &Amp; Anr on 3 November, 2010

Patna High Court – Orders
Rohit Lal vs State Of Bihar &Amp; Anr on 3 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.13457 of 2008
            ROHIT LAL SON OF SRI AJAY KUMAR SINHA, R/O- VILLAGE-
           AMARPUR, P.S.- DHANSOI DISTRICT- BUXAR.
                                              Versus
             1. THE STATE OF BIHAR
             2. MANOJ KUMAR SAH, S/O- SHEO MUNI SAH, R/O- VILLAGE-
                DHANSOIN, P.S.- DHANSOIN, DISTT.- BUXAR.
             For the State              : Mr. Jharkhandi Upadhyay, APP.
                                            -----------

2 03.11.2010 Both sides present.

Mr. Mahendra Kumar Sinha, learned counsel for the

petitioner, seeks permission of the Court to withdraw the present

application.

Permission is accorded.

The application is dismissed as withdrawn.

( Kishore K. Mandal, J. )
pkj