High Court Patna High Court - Orders

Mithilesh Kumar Rai vs The State Of Bihar & Ors on 15 November, 2011

Patna High Court – Orders
Mithilesh Kumar Rai vs The State Of Bihar & Ors on 15 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.52030 of 2008
                   Mithilesh Kumar Rai, son of Shri Nand Kishore Rai,
                   resident of D-59/199, K-3, Nirala Nagar, Mahmorganj,
                   Varansi, U.P.............................................Petitioner.

                                             Versus

                   1. The State Of Bihar.
                   2. Kusum Rai, daughter of Shri Kailash Nath Pandey,
                      Resident of 104/3, G.T. Road, Howrah, District-
                      Howrah, West Bengal, presently residing at Mohalla-
                      Koipurva, P.S. Buxar Town, District-Buxar.
                   3. Miss Swati Rai (minor), daughter of Kusum Rai,
                      daughter of Shri Kailash Nath Pandey, resident of
                      104/3, G.T. Road, Howrah, District-Howrah, West
                      Bengal, presently residing at Mohalla-Koipurva, P.S.
                      Buxar Town, District-Buxar.
                      .............................................Opposite Parties.

                                 ----------------------------------

For the Petitioner : Mr. Shantanu Kumar, Advocate.
For the State : Mr. M.K. Khare, A.P.P.

——————————–

2. 15.11.2011. After some argument, learned counsel for the

petitioner prays for permission to withdraw this application.

Permission is accorded.

This application is dismissed as withdrawn.

(Rajendra Kumar Mishra, J)

P.S.