Patna High Court – Orders
Birendra Kumar vs The State Of Bihar &Amp; Anr on 2 July, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17114 of 2008
BIRENDRA KUMAR,son of Late Jaikishore Yadav,
resident of Kaluchak, P.S. Kharik Bazar,
District-Bhagalpur, at present at B.M.
College- Barari, P.S. Guruharar, District-
Katihar --- Petitioner
Versus
1. THE STATE OF BIHAR
2. Lalan Sharma, Son of Late Bhagwan Prasad
Sharma, resident of Village-Narihiya, P.S. &
District- Katihar, at present Principal ,
Bhagwati Mandir Mahavidyalaya Barari, P.S.
Barari, District- Katihar ---- Opp.Parties.
-----------
02 02-07-2010 After some arguments, learned counsel for the
petitioner seeks permission to withdraw this petition with liberty
to raise all the pleas, which have been taken in the present
petition, or any other points, if available, at the appropriate
stage.
Prayer is allowed.
Accordingly, the petition is dismissed as withdrawn
with liberty as indicated above.
NKS/- ( Rakesh Kumar, J)