Patna High Court – Orders
Guru Prasad Singh &Amp; Anr vs State Of Bihar &Amp; Anr on 22 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10586 of 2008
1. GURU PRASAD SINGH , Son of Late Ram Singh
2. Vijay Kumar, Son of Sri Guru Prasad Singh,
Both residents of E/24, Kankarbagh Colony, P.S. Kankarbagh,
District-Patna ------------- Petitioners
Versus
1. THE STATE OF BIHAR
2. Sri Mithilesh Kumar Sinha, Son of Late Jawala Prasad Sinha,
resident of Thakurbari Road, Opposite Lalita Market,
Kadamkuan, P.S. Kadam Kuan, District-Patna, at present B/103,
Dev Kutir Apartment, Jagat Narayan Road, Kadam Kuan, P.S.
Kadam Kuan, District-Patna ---------- Opp.Parties.
-----------
02 22-06-2010 The petitioners have challenged the order of
cognizance dated 13.6.2007 passed by Sri Deepak Kumar Singh,
learned Judicial Magistrate, Patna in Complaint Case No.1137(C)
of 2007.
Learned counsel for the petitioners seeks permission to
withdraw this petition with liberty to raise all the pleas, which
have been taken before this Court at the appropriate stage.
Prayer is allowed.
Accordingly, this petition is dismissed as withdrawn
with the liberty as indicated above.
NKS/- ( Rakesh Kumar, J )