Patna High Court – Orders
Santosh Pandey vs State Of Bihar &Amp; Anr on 8 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.351 of 2009
SANTOSH PANDEY
Versus
STATE OF BIHAR & ANR
-----------
02. 08.10.2010 Counsel for the petitioner referring to the
findings/reasonings made/assigned by learned trial court states
that the two proceedings, i.e., criminal proceeding and
maintenance proceeding are different and distinct, and as such,
he does not press this application.
The application is accordingly dismissed as not
pressed.
( Kishore K. Mandal )
hr