Patna High Court – Orders
Shailendra Mandal vs State Of Bihar on 20 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33018 of 2010
SHAILENDRA MANDAL
Versus
STATE OF BIHAR
-----------
4 20.01.2011 It is pointed out by learned counsel for the
petitioner that in Chautham P.S. Case No.38 of 2010 charge
sheet has been submitted under bailable section.
Accordingly, he prays to withdraw this criminal
miscellaneous case. Prayed is accorded and accordingly this
criminal miscellaneous case is stands dismissed as
withdrawn.
( Hemant Kumar Srivastava,J.)
PN