High Court Patna High Court - Orders

Rajan Kumar & Anr vs Uma Shankar Prasad & Ors on 30 June, 2011

Patna High Court – Orders
Rajan Kumar & Anr vs Uma Shankar Prasad & Ors on 30 June, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             CWJC No.469 of 2011
                     1.     Rajan Kumar, son of Late Shambhu Prasad.
                     2.     Shakuntala Kuer, wife of Late Shambhu Prasad.
                            Both resident of village- Chanpatia Bazar, Chiran Machin Chank,
                            Post Office/Police Station-Chanpatia, District- West Champaran.
                                                            . . . . . Petitioners / Defendants.
                                                        Versus
                     1.     Uma Shankar Prasad, son of Motilal Sah, resident of Village-
                            Chanpatia, Post Office/Police Station-Chanpatia, District- West
                            Champaran.                      . . . . . Respondent 1st set / Plaintiff.
                     2.     Motilal Sah, son of late Laxmi Sah, resident of Village- Chanpatia,
                            Post Office/Police Station-Chanpatia, District- West Champaran.
                     3.     Lal Babu Prasad, son of Motilal Sah, village- Chanpatia Bazar,
                            Chiran Machin Chank, Post Office/Police Station-Chanpatia,
                            District- West Champaran.
                     4.     Smt. Geeta Devi, wife of Sanjay Prasad, daughter of Moti Lal Sah,
                            resident of Tikaita, Police Station-Turkaulia, District- East
                            Champaran.
                                                           . . . . . Respondents 2nd set / Deendants.
                     5.     Smt. Madhubala Devi, wife of Sri Munilal Sah, resident of Mohalla-
                            Chanpatia Bazar, Post Office/Police Station-Chanpatia, District-
                            West Champaran. . . . . Respondents 3rd set/ Intervenor defendants.
                                                      -----------

3/ 30.06.2011 After some argument, learned counsel for the

petitioners seeks permission to withdraw this application.

Permission is accorded.

This application is dismissed as withdrawn.

(Samarendra Pratap Singh, J.)
Uday/