High Court Patna High Court - Orders

Sunil Goswami @ Sunil Giri @ … vs State Of Bihar on 24 October, 2011

Patna High Court – Orders
Sunil Goswami @ Sunil Giri @ … vs State Of Bihar on 24 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.51503 of 2008
                   1. Sunil Goswami @ Sunil Giri @ Goswami, son of Ram
                      Lal Goswami.
                   2. Raj Kumar Goswami, son of Jag Lal Goswami.
                      Both resident of village-Chands, P.S. Brampur,
                      District-Buxar.
                      .........................................................Petitioners.

                                               Versus

                     The State Of Bihar........................Opposite Party.

                                   ----------------------------------

2. 24.10.2011. After some argument, Mr. Binod Kumar Singh,

learned counsel for the petitioners, prays for permission to

withdraw this application to raise all the issues, raised herein,

at the appropriate stage during the course of the trial.

Permission is accorded.

This application is dismissed as withdrawn with

the aforesaid liberty granted to the petitioners.

(Rajendra Kumar Mishra, J)

P.S.