High Court Patna High Court - Orders

Abdul Mannan &Amp; Anr vs State Of Bihar &Amp; Anr on 9 November, 2010

Patna High Court – Orders
Abdul Mannan &Amp; Anr vs State Of Bihar &Amp; Anr on 9 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16044 of 2009

1.ABDUL MANNAN, Son of Late Isa
2.MD. RIZWAN, Son of Abdul Mannan
Both Resident of Village Raipur, P.S. Nanpur, District Sitamarhi.
                                                                                      .........Petitioners
                                         Versus
1.THE STATE OF BIHAR
2.MD. UZAIR, Son of Md. Yahya, Resident of Village Raipur, P.S. Nanpur, District Sitamarhi.
                                                                      ..........Opposite Parties
                                        -----------

02/- 09-11-2010 Heard learned counsel for the petitioners and Additional

Public Prosecutor for the State.

After some arguments, learned counsel for the petitioners

seeks permission to withdraw this application.

Permission is granted.

Accordingly, this application stands dismissed as

withdrawn.

Praveen                                                                     (Akhilesh Chandra, J.)