High Court Patna High Court - Orders

Sanjay Kumar & Anr vs State Of Bihar on 24 June, 2011

Patna High Court – Orders
Sanjay Kumar & Anr vs State Of Bihar on 24 June, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.29940 of 2008
 1. SANJAY KUMAR, SON OF LOV KUMAR VERMA, RESIDENT OF MOHALLA
    SHASHTRI NAGAR, JAIL PRESS GAYA, P.S. RAMPUR, DISTRICT GAYA.
 2. AJIT KUMAR @ BABLU KUMAR @ HADDI, SON OF LATE BASANT PANDIT,
    RESIDENT OF MOHALLA HANUMAN NAGAR, MUSTAFABAD, P.S. RAMPUR,
    DISTRICT GAYA. ----- PETITIONERS
                                       Versus
   1. THE STATE OF BIHAR
   2. SHYAM SUNDER PRASAD, SON OF SRI KISHUN PRASAD, RESIDENT OF
      MOHALLA DANDIBAG, P.S. CIVIL LINE, DISTRICT GAYA --- OPPOSITE
      PARTIES.
                                      -----------

2 24.6.2011 Mr. Sudhir Kumar Sinha, counsel for the petitioners

prays that he may be permitted to withdraw this quashing

application.

Prayer is allowed and this quashing application is

dismissed as withdrawn.

       Sanjay                                              ( Sheema Ali Khan, J.)