Patna High Court – Orders
Ram Shrestha Hathi vs The State Of Bihar &Amp; Anr on 13 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.595 of 2008
RAM SHRESTHA HATHI
--- PETITIONER
Versus
1. THE STATE OF BIHAR
2. KAILASH MAHTO SON OF BAIDYANATH HATHI.
-- OPP. PARTIES.
-----------
03 13.09.2010 Mr. Dinesh Jha, learned counsel for the petitioner states
that there is a counter version of the present case. He, therefore, seeks
permission to withdraw this application in order to approach Court
below for making both the cases ( present case and counter case)
cognate and/or analogous .
As prayed for, the application is dismissed as withdrawn
with the liberty aforesaid.
Sym ( Kishore K. Mandal, J.)