IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1228 of 2010
PREMLATA DEVI
Versus
STATE OF BIHAR & ANR
-----------
2. 25.10.2010. The mother of the deceased who is also
informant of Shambhuganj P.S.Case No.23 of 1998
has filed this appeal against the judgement of
acquittal passed in Sessions Case No.789 of
2003 dated 29.7.2010. By the impugned judgement
the sole respondent Amrit Prasad Singh has been
acquitted of charge under Section 302 of the
IPC.
After some argument, counsel for the
appellant seeks permission to withdraw the memo
of appeal. Considering the aforesaid facts, the
appeal is dismissed as withdrawn.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha, J.)