Patna High Court – Orders
Pramod Kumar Singh @ Pramod Singh … vs The State Of Bihar &Amp; Anr on 29 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24091 of 2009
1. PRAMOD KUMAR SINGH @ PRAMOD SINGH S/O BASANT SINGH
2. DIWAKAR SINGH S/O BASANT SINGH, BOTH RESIDENT OF
VILLAGE KURMA, P.S. KAHALGAON, DISTRICT BHAGALPUR
3. CHHEDI MANDAL S/O LATE GENA MANDAL
4. NEPALI MANDAL S/O LATE SANTOKI MANDAL
5. BASUDEV MANDAL S/O LAE BHAGWAN MANDAL
6. UPENDRA MANDAL S/O CHHEDI MANDAL, ALL RESIDENT OF
VILLAE SHEIKHPURA MULKULIA, P.S. KAHALGAON,
7. BHOTAL PANDIT S/O LATE MOGAL PANDIT, RESIDENT OF WARD
NO.11, KAHALGAON, P.S. KAHALGAON, ALL OF DISTT.
BHAGALPUR, BIHAR .... PETITIONERS
Versus
1. THE STATE OF BIHAR
2. GAURI DEVI W/O DASRATH MANDAL, RESIDENT OF SHEIKHPURA
KULKULIA, P.S. KAHALGAON, DISTT. BHAGALPUR (BIHAR)
.... OPPOSITE PARTIES.
-----------
2. 29.9.2010 Mr. Mritunjay Prasad Singh, learned Counsel for
the petitioners is permitted to withdraw the application.
Application stands dismissed as withdrawn.
Narendra/ ( Anjana Prakash, J. )