High Court Patna High Court - Orders

Dhirendra Kumar Jha vs State Of Bihar &Amp; Ors on 4 March, 2011

Patna High Court – Orders
Dhirendra Kumar Jha vs State Of Bihar &Amp; Ors on 4 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.32506 of 2010
               DHIRENDRA KUMAR JHA, SON OF LATE JATESHWAR JHA,
               RESIDENT OF VILLAGE RANI, P.S. BACHCHWARA, DISTT.
               BEGUSARAI.
                                                                ------- PETITIONER.
                                              Versus
               1. THE STATE OF BIHAR
               2. RAMKRIPAL RAI, SON OF MEHILAL RAI
               3. JITAN JHA, SON OF HITLAL JHA
               4. BATESHWAR JHA, SON OF HITLAL JHA
               OPPOSITE PARTY NOS. 2 TO 4 ARE RESIDENT OF VILLAGE
               RANI, P.S. BACHCHWARA, DISTT. BEGUSARAI.
                                                        ------ OPPOSITE PARTIES.
                                            -----------

2. 04.03.2011 The learned counsel for the petitioner is permitted to

withdraw the application.

The application is dismissed as withdrawn.

( Anjana Prakash, J.)
S.Ali