Patna High Court – Orders
Shri Pushjeet Kumar Sinha vs The State Of Bihar Through Cen on 21 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13497 of 2011
SHRI PUSHJEET KUMAR SINHA
Versus
THE STATE OF BIHAR THROUGH CEN
-----------
2 21.6.2011 Learned counsel for the petitioner
submits that petitioner has been released on
bail under section 167 Cr.P.C., as such, he
wants to withdraw this application for bail.
Accordingly, this application is
permitted to be withdrawn.
AI ( Mandhata Singh, J.)