Patna High Court – Orders
Ram Murti Tiwary &Amp; Ors vs State Of Bihar &Amp; Anr on 28 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38214 of 2007
1. RAM MURTI TIWARY Son of Late Brij Bhushan Tiwary,
resident of Mohalla-Shivaji Colony, P.S. K.Hat,
District-Purnea
2. Sangam Lal @ Sangam Lal Mishra, Son of Late Shiv
Kumar Mishra
3. Vidhyawasini Mishra S/O Sangam Lal Mishra
Both residents of Village- Kumarpatti, P.S. Meja,
District-Allahabad ---- Petitioners
Versus
1. THE STATE OF BIHAR
2. Hridya Nath Tiwary, S/O Shiv Murti Tiwary,
resident of Mohalla- Shivajee Colony, P.S. K.Hat,
District-Purnea ---------Opp.Parties.
-----------
04 28-09-2010 After some arguments, Sri Subodh Kumar Jha,
learned counsel appearing on behalf of the petitioners seeks
permission to withdraw this application with liberty to raise all
the points, which have been taken in the present petition, or any
other points, if available, before the court below at the
appropriate stage.
Prayer is allowed.
Accordingly, the application is dismissed as
withdrawn with liberty as indicated above.
It is expected that if such petition is filed, the learned
court below will examine the same and pass appropriate order in
accordance with law without being prejudiced with this order.
NKS/- ( Rakesh Kumar, J.)