Patna High Court – Orders
Rajendra Prasad & Ors vs The State Of Bihar & Anr on 4 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.27756 of 2009 1. Rajendra Prasad (Member of Panchayat Samittee) 2. Pramod Kumar (Member of Ward) both are sons of Shyam Mahto, R/O-Village-Noanwa, P.S.-Asthawan, District- Nalanda 3. Arbind Kumar, S/O-Late Naurangi Singh, at Village-Budhaul P.S.-Nursarai, District-Nalanda ................Petitioners Versus 1. The State Of Bihar 2. Vijay Kumar Sinha, S/O-Late Dwarika Lal, R/O-Village-Noawan, P.S.- Asthawan, District-Nalanda ..............Opposite Parties. -----------
02 04.08.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
It is pointed out by learned counsel for the petitioners
that the trial of the petitioners is on the verge of conclusion. So, he
wants to withdraw this criminal miscellaneous case.
Permission is accorded and accordingly, this criminal
miscellaneous case stands dismissed as withdrawn.
Let this order be communicated to the court of Chief
Judicial Magistrate, Nalanda at Bihar Sharif in connection with
Complaint Case No. 1549 C of 2007.
SHAHZAD ( Hemant Kumar Srivastava, J.)