Patna High Court – Orders
Ram Avtar Rai &Amp; Ors vs State Of Bihar &Amp; Anr on 20 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36715 of 2009
1. Ram Avtar Rai, son of Late Lal Das Rai
2. Shukal Rai, son of Late Lal Das Rai
3. Mira Devi, wife of Shukal Rai
4. Buni Lal Rai, son of Mishri Rai
5. Phuleshwari Devi, wife of Buni Lal Rai
6. Bhawani Devi, wife of Dev Ratan Rai
7. Pulish Rai, son of Mishri Rai
8. Bigan Rai, son of Shukal Rai
All resident of Village- Kuchan, P.S. Garkha in the
District of Saran.
...................Petitioners.
Versus
1. The State of Bihar.
2. Shivji Rai, son of Ram Prasad Rai, resident of Village-
Sethpur, P.S. Garkha, District- Saran.
........Opposite Parties.
For the petitioners :- Mr. Nalin Vilochan Tiwary, Advocate.
For the State :- Mr. Damodar Pd. Tiwary, A.P.P.
-----------
2. 20. 12. 2010. Learned counsel for the petitioners seeks
permission to withdraw this application.
Permission is accorded.
This application is dismissed as withdrawn.
m.p. ( Gopal Prasad, J.)