Patna High Court – Orders
Vinod Kumar vs State Of Bihar &Amp; Anr on 2 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10816 of 2007
VINOD KUMAR, S/O LATE D. PRASAD, RESIDSENT OF VILLAGE
AKAL BIGHA, P.S. BELAGANJ, DISTRICT GAYA.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. SHAMBHU YADAV, SON OF RAJENDRA PRASAD @ RAJOO MUKHIYA,
RESIDENT OF VILLAGE BASAWANBIGHA, P.S. BIHARSHARIF,
DISTRICT NALANDA.
... ... OPPOSITE PARTIES.
-----------
12. 2.11.2010. The present petition was filed before
the order of cognizance and during pendency
of this petition, cognizance order has also
been passed.
Accordingly, learned counsel for the
petitioner seeks permission to withdraw this
application, if so advised, to challenge the
order of cognizance. Prayer is allowed.
This petition is dismissed as
withdrawn with liberty as indicated above.
( Rakesh Kumar,J.)
N.H./