IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.51386 of 2007
BEAUTY KUMARI & ANR
Versus
STATE OF BIHAR & ANR
-------
10. 08.07.2010 Parties are physically present with their learned
counsels.
Learned counsel for the applicant has shown filing of
withdrawal petition in two cases bearing Jakkanpur P.S. Case
No. 133/2009 and 3511(C)/2005. Whereas the opposite party
failed to comply order of this court which was passed with their
consent. However, on their prayer that due to 16th July, being
date fixed in the case filed by her, no withdrawal application
could be filed earlier, it shall be filed on the date fixed.
Let this case be placed in Chamber at 23rd July, 2010
at 4.20 P.M. and parties shall be physically present as it is.
Simultaneously, opposite party is hereby warned to comply the
directions which were given with her consent failing which the
law may take its own course.
Rajeev/
(Akhilesh Chandra, J.)