High Court Patna High Court - Orders

Sajda Khatoon &Amp;Ors vs The State Of Bihar &Amp; Anr on 16 December, 2010

Patna High Court – Orders
Sajda Khatoon &Amp;Ors vs The State Of Bihar &Amp; Anr on 16 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. REV. No.740 of 2009
               1.

SAJDA KHATOON, WIFE OF MD. KASIM,

2. MD. IMRAN,

3. MD. IRFAN,

4. MD. GUFRAN, NUJAHAT PARVEEN

5. NUSRAT PARVEEN,
ALL MINOR SONS AND DAUGHTERS OF MD. KASIM UNDER THE
GUARDIANSHIP OF THEIR MOTHER SAJDA KHATOON,
ALL OF VILLAGE AUNSI, GOT, POLICE STATION- AUNSI (BISFI
O.P), DISTRICT- MADHUBANI.

Versus

1. THE STATE OF BIHAR

2. MD. KASIM, SON OF LATE AMURUL HAQUE, R/O- VILLAGE-
AUNSI, GOT, POLICE STATION- AUNSI (BISFI O.P), DISTRICT-
MADHUBANI.

2 16.12.2010 Mr. Birendra Kumar, Learned counsel for the petitioner

submits that the application has become infructuous and as

such seeks permission of this Court to withdraw this application.

The application is dismissed as withdrawn.

pkj                                    (Kishore K. Mandal, J)