High Court Patna High Court - Orders

Sunita Devi vs The State Of Bihar on 26 October, 2010

Patna High Court – Orders
Sunita Devi vs The State Of Bihar on 26 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.24072 of 2010
                                   SUNITA DEVI
                                      Versus
                                THE STATE OF BIHAR
                                      ------

4/ 26/10/2010 Learned counsel for the petitioner seeks permission to

withdraw the application inasmuch as during the pendency of the

application final form has been submitted in the case.

Such permission is accorded.

Accordingly, the application is dismissed as withdrawn.

shail                                         (Mandhata Singh, J.)