Patna High Court – Orders
Vishwanath Sahni vs State Of Bihar on 12 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31762 of 2010
VISHWANATH SAHNI
Versus
STATE OF BIHAR
-----------
2 12.10.2010 Learned counsel for the petitioner seeks
permission to withdraw this application, as
during the pendency of this application,
petitioner has been arrested by the police.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous.
AI ( Mandhata Singh, J.)