Patna High Court – Orders
Shardanand Prasad vs State Of Bihar on 8 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41987 of 2010
SHARDANAND PRASAD
Versus
STATE OF BIHAR
------
2/ 08.03.2011 Learned counsel for the petitioner seeks permission to
withdraw the application during the pendency of the application.
Such permission is accorded.
Accordingly, the application is dismissed as withdrawn.
shail (Mandhata Singh, J.)