High Court Patna High Court - Orders

Subodh Paswan vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Subodh Paswan vs The State Of Bihar on 25 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.18248 of 2010
                 SUBODH PASWAN son of Bhuneshwar Paswan ,
                 resident of village Zero Mile, Ambekdarnagar Police
                 Station Industrial Regional Zero Mile, District Bhagalpur
                                                   ... Petitioner
                                Versus
                 THE STATE OF BIHAR.... Opposite Party
                 For the Petitioner:Mr.Dhananjay Kumar Pandey, Advocate
                                       -----------

6 25.08.2010 Mr. Dhananjay Kumar Pandey, learned counsel,

appears on behalf of the petitioner.

Perused the report of the Ist Additional Sessions

Judge kept at Flag “B”. It has been stated therein that the

concerned Sessions Trial No. 310 of 2009 has already

been disposed of.

In the above viewof the matter, learned counsel

for the petitioner, seeks permission to withdraw this

application.

Permission is accorded.

This application is, accordingly, dismissed as

withdrawn.

        SC                                      ( Dr. Ravi Ranjan, J.)