Patna High Court – Orders
Amarendra Kumar &Amp; Ors vs The State Of Bihar &Amp; Anr on 19 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20370 of 2008
1. AMARENDRA KUMAR SON OF LATE RAMESH PRASAD SINGH
CHAUHAN, RESIDENT OF VILLAGE MARAIDIH, P.S. PATEPUR,
DISTRICT VAISHALI
2. BRAJKISHORE SINGH, SON OF LATE RAJARAM SINGH, RESIDENT
OF MOHALLA AZAD COLONY MARIPUR, P.S. KAZI MOHAMMADPUR,
DISTRICT MUZAFFARPUR
3. MUNISH KUMAR SON OF LATE KAMESHWAR PRASAD SINGH,
RESIDENT OF VILLAGE PRABODHI, P.S. SARAI, DISTRICT VAISHALI
4. RANJIT KUMAR SON OF VISHWANATH PRASAD, RESIDENT OF
MOHALLA MARIPUR, P.S. KAZI MOHAMMADPUR, DISTRICT
MUZAFFARPUR
5. KISHORI PRASAD SINHA, SONOF LATE BASAWAN PRASAD SINGH,
RESIDENT OF VILLAGE REPURA RAMPUR VALLI, P.S. SARAIYA,
DISTRICT MUZAFFARPUR
6. CHANDRAMA SINGH CHAUHAN SON OF LATE DUDHNATH SINGH,
RESIDENT OF MOHALLA MAJHAULIA, N.H. 28, P.S. MUZAFFARPUR
(SADAR), DISTRICT MUZAFFARPUR ..... PETITIONERS
Versus
1. THE STATE OF BIHAR
2. PRAMOD KUMAR OJHA, SON OF LATE MADAN PRASAD OJHA,
RESIDENT OF MOHALLA PANCHWATI COLONY MAJHAULIA, P.S.
MUZAFFARPUR (SADAR), DISTRICT MUZAFFARPUR
....... OPPOSITE PARTIES
-----------
2. 19.4.2011 Mr. Bhaskar Shankar, learned Counsel for the
petitioners is permitted to withdraw the application.
Application stands dismissed as withdrawn.
Narendra/ ( Anjana Prakash, J. )