IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24532 of 2010
Shyama Rani
Versus
State Of Bihar & Anr
-----------
3/ 26th September 2011 After some arguments learned counsel for
the petitioner seeks permission to withdraw the instant
petition.
Prayer is allowed.
The instant petition is dismissed as
withdrawn.
However, this withdrawal will not put barrier
if the petitioner chooses to raise other points in future.
(Aditya Kumar Trivedi, J.)
perwez