Patna High Court – Orders
Ashok Kumar Jindal & Ors vs The State Of Bihar & Anr on 30 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8972 of 2010
1. Ashok Kumar Jindal S/O Ishwar Chand Jindal, sole
Proprietor Jindal Trading Company Near Housing
Board Colony, Bus Stand Road, Songrur, Punjab
2. Pawan Kumar Jindal S/O Ishwar Chand Jindal R/O
Moh.- Mubarak Kothi, Gali No.- 2, Sangrur, P.S.-
Kotwali, Sangrur, Distt.- Sangrur, Punjab
3. Yashpal Jindal S/O Ishwar Chand Jindal R/O Moh.-
Mubarak Kothi, Gali No.- 2, Sangrur, P.S.- Kotwali,
Sangrur, Distt.- Sangrur, Punjab
4. Ishwar Chand Jindal S/O Late Hera Lal Jindal R/O
Moh.- Mubarak Kothi, Gali No.- 2, Sangrur, P.S.-
Kotwali, Sangrur, Distt.- Sangrur, Punjab
---Petitioners
Versus
1. The State Of Bihar
2. Shri Ravi Shukla, Commercial Office Of Sadhika
Sugandh Limited Company Corporate And Finance
Office at Budha Colony, P.S.- Budha Colony, Distt.-
Patna
---Opp. Parties
-----------
5. 30.6.2011 Learned counsel for the petitioners and the State are
present.
Mr Ashok Kumar Sinha no.10, learned counsel appearing
for the petitioners seeks permission to withdraw the application.
The criminal miscellaneous application is, accordingly,
dismissed as withdrawn.
PNM (Shailesh Kumar Sinha, J.)