IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3103 of 2007
MOSTT.SONMA DEVI, WIFE OF LATE HARAKH CHAND SAH,
RESIDENT AT VILLAGE BARHARA, P.S. BARHARA ROAD,
DISTT. PURNEA.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. MOST. SHYAM DEVI, WIFE OF LATE JAGDISH SAH, RESIDENT OF
VILLAGE BARHARA, P.S. BARHARA KOTHI, DISTT. PURNEA.
... ... OPPOSITE PARTIES.
----
For the Petitioner : M/S N.K. Agrawal, Sr.Adv.
D.N. Tiwari, Adv.
For the State : Mrs.Indu Bala Pandey, A.P.P.
For O.P. No.2 : None
-----------
6. 11.10.2010. After some argument, learned counsel for
the petitioner seeks permission to withdraw this
application with liberty to raise all the points,
which have been raised in the present case at
appropriate stage. Prayer is allowed.
Accordingly, the petition is dismissed as
withdrawn with liberty as indicated above.
In view of rejection of this petition,
interim order of stay stands automatically vacated.
Office is directed to remit back the Lower
Court Record along with order of this Court to the
court below.
( Rakesh Kumar,J.)
N.H./