IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. WJC No.858 of 2007
BECHAN MAHASETH & ANR
Versus
THE STATE OF BIHAR & ORS
-----------
17 30.9.2010 Mr.Ramjee Sharma, learned counsel appearing on
behalf of petitioner no.1 filed an Interlocutory Application
bearing I.A. No.1909 of 2010 stating therein for withdrawing the
Vakalatnama of earlier counsel and for acceptance of his
Vakalatnama on behalf of petitioner no.1.
Learned counsel who was earlier appearing on behalf
of the petitioners submits that the petitioners have maliciously
and incorrectly made statement in paragraph 3 of the instant
application that his previous conducting lawyer has refused to
give no objection. He further submits that when this court was
considering the gravity of the case, called for the original
records and had directed the then Superintendent of Police,
Madhubani and other police officials to place the original copies
of the Station diary entries, the petitioner filed an affidavit with
wrong averments that no objection is being refused.
Mr. Ramjee Sharma, learned counsel submits that he
has instruction to withdraw this application both on behalf of
petitioner nos.1 and 2. However, he wants to file Vakalatnama
on behalf of petitioner no.2 as well.
Nothing in paragraph 3 of the Interlocutory
Application would cause any aspersion or prejudice to learned
2
counsel appearing earlier in the case.
List this case under the same heading after one week
along with the record of Cr.W.J.C.No.69 of 2010.
(S.P.Singh,J)
KHAN