High Court Patna High Court - Orders

Sailendra Yadav vs The State Of Bihar &Amp; Anr on 27 September, 2010

Patna High Court – Orders
Sailendra Yadav vs The State Of Bihar &Amp; Anr on 27 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.51007 of 2007
                     SAILENDRA YADAV son of Baiju Yadav
                     R/o Vill.-Kahra, P.S.-Saharsa, Dist.-Saharsa
                                      .......           ......Petitioner
                                    Versus
                     1.THE STATE OF BIHAR
                     2.Sunder Yadav S/o late Mano Yadav R/o
                       Batraha, Ward No.15, P.S. & Dist.-Saharsa
                                    .......          .........Opp. Parties
                                      -----------

4. 27.9.2010. After some argument Dr. Maya Shankar Mishra

learned counsel for the petitioner, seeks permission to withdraw

this petition with liberty to raise all the points which have been

raised in the present case or any other point, if available, at an

appropriate stage.

Mr. Samir Ranjan learned counsel for opposite party

no.2 and Mrs. Indu Bala Pandey learned Addl. Public Prosecutor

appearing on behalf of the State are present.

Prayer is allowed. The petition is dismissed as

withdrawn with liberty as indicated above.

Md.S.                                                   ( Rakesh Kumar, J.)