IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29213 of 2009
Vishnu Ram @ Bishnu Ram
Versus
State Of Bihar & Anr
----------
02/ 27.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Learned counsel for the petitioner seeks withdrawal of this
petition.
Permission is accorded. Accordingly, this petition stands
dismissed as withdrawn.
Let this order be communicated to the court of the Chief
Judicial Magistrate, Muzaffarpur in Kazi Mohammadpur P.S. Case no.
2/2009.
shahid (Hemant Kumar Srivastava,J)