High Court Patna High Court - Orders

Malti Devi & Anr vs The State Of Bihar & Anr on 11 August, 2011

Patna High Court – Orders
Malti Devi & Anr vs The State Of Bihar & Anr on 11 August, 2011
                   IN THE HIGH COUR T OF JUDICATURE AT PATNA
                                Cr. Misc. No.23756 of 2010
        1.   Malti Devi (Mukhiya, Mirpur Gram Panchayat) wife of
             Upendra Prasad, resident of village-Jilkabad, tahal tola,
             P.S.-Garkha, District-Saran.
        2.   Prabhunath Yadav (Panchayat Sachiv, Mirpur Gram
             Panchayat), son of Sri Shankar Yadav, resident of village-
             Charwa Ka Tola, P.S.-Rasulpur, District-Saran.
                                                         ..........Petitioners.
                                               Versus
        1.   The State of Bihar.
        2.    Anil Kumar, son of Sri Mishri Lal Rai, resident of village-
             Mirpur Juara, P.O.-Jilkabad, P.S.-Garkha, District-Saran.
                                                      .....Opposite parties.
                                            -----------

For the petitioner : Manoranjan Kumar, Advocate
For the State : Hirday Prasad Singh, A.P.P.

________

2 11.08.2011 Learned counsel for the petitioners seeks

permission to withdraw this application.

Permission is granted.

Accordingly this criminal miscellaneous case

stands dismissed as withdrawn.

PN (Aditya Kumar Trivedi, J.)