High Court Patna High Court - Orders

Aash Narain Pandey &Amp; Ors vs State Of Bihar &Amp; Anr on 15 September, 2010

Patna High Court – Orders
Aash Narain Pandey &Amp; Ors vs State Of Bihar &Amp; Anr on 15 September, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.19029 of 2003
                       1.AASH NARAIN PANDEY
                       2.Ram Pravesh Pandey
                            Both sons of Rajendra Pandey
                      3.Ram Dular Ram son of Bira Ram
                             Resident of village-Jigina, P.S.-Mohania,
                         District-Kaimur, Bhabua
                      4.Dulhin Dhirija Devi wife of Shankar Tiwari
                           Resident of village-Betari, P.S.-Bhabua,
                          District-Kaimur, Bhabua
                      5.Bhupendra Narain Tiwari son of Krishnanand
                         Tiwari, resident of village-Amaon, P.S.-Chainpur
                         District-Kaimur, Bhabua
                     6.Ram Bachan Pal son of Sheo Nath Pal, resident
                        of village-Betari, P.S.-Bhabhua, Dist.-Kaimur,
                        Bhabua-        ......                 .......Petitioners
                                               Versus
                     1. STATE OF BIHAR
                     2. Tareshwari Kumar Diwedi son of Ram Anant
                         Diwedi, resident of Bhabua Ward No.11,
                         P.S.-Bhabua, Dist.-Kaimur at Bhabua
                                             .......            ........Opp.Parties.
                                            --------

For the petitioners: Mr.Arbind Nath Pandey
For Opp.Party No.2: Mr.Achhaibar Singh
For the State: Mrs. Indu Bala Pandey, A.P.P.

——-

5. 15.9.2010. After some argument, learned counsel for the

petitioners seeks permission to withdraw this petition with

liberty to raise all the points which have been raised in the

present petition at an appropriate stage. It has been submitted by

the learned counsel for the petitioners that petitioner no.4 has

executed a sale deed in respect of the land which was of her

share and, as such, it can be said that no offence is made out.

However, in view of prayer of learned counsel for

the petitioners, the petition is permitted to be withdrawn with

liberty as indicated above.

Accordingly, the petition stands disposed of with

above observation.

Md.S.                                           (Rakesh Kumar,J.)