High Court Patna High Court - Orders

Manoj Kumar &Amp; Anr vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Manoj Kumar &Amp; Anr vs State Of Bihar on 28 June, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.15909 of 2008
                     1. MANOJ KUMAR, S/O RAM PRASAD SAH
                     2. DEOLAL SAH, S/O LATE GOVIND SAH
                         BOTH RESIDENT OF VILLAGE DUMARI CHATTI, P.S.
                         FATEHPUR, DISTRICT GAYA.
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

2. 28.6.2010. Mr. D.N. Tiwari, learned counsel appearing on behalf

of the petitioners, after some argument seeks permission to

withdraw this petition with liberty to raise all the points, which

have been raised in the present case and other points, if available,

at appropriate stage.

Prayer is allowed. Accordingly, the petition is

dismissed as withdrawn with liberty as indicated above.

Md.S.                                                    ( Rakesh Kumar, J.)