Patna High Court – Orders
Ajay Kumar Shukla vs The State Of Bihar &Amp; Anr on 1 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16584 of 2008
Ajay Kumar Shukla, Son of Kapildeo Shukla, Mukhia Gram
Panchayat Ram Partappur, P.S. Mehsi, District-East Champaran
-------------------- Petitioner
Versus
1. THE STATE OF BIHAR
2. Chandradeo Rai, Son of Bilas Rai, resident of Village-
Vishambharpur, P.S. Mehsi, District- East Champaran
--------------------------- Opp.Parties.
-----------
02 01-07-2010 After some arguments, learned counsel for the
petitioner seeks permission to withdraw this petition with liberty
to raise all the points, which have been taken in the present
petition, or any other points, if available, at the appropriate stage.
Prayer is allowed.
Accordingly, this petition is dismissed as withdrawn
with liberty as indicated above.
NKS/- ( Rakesh Kumar, J )