IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14113 of 2009
1.
BANSHROPAN SINGH, Son of Late Nathun Singh
2.RAMJEE SINGH, Son of Late Radhakrishna Singh
3.ISHWAR CHANDRA SINGH, Son of Late Radhakrishna Singh
All Resident of Village Sato Awanti, P.S. Ramgarh (Nuaon), District Kaimur.
………Petitioners
Versus
1.THE STATE OF BIHAR
2.GANGA KAHAR, Son of Late Jakhu Kahar, R/O Village Sato Awanti, P.S. Nuaon, District
Kaimur.
………Opposite Parteis
For the Petitioners : Mr. Shakti Suman Kumar, Advocate
For the State : Mr. Damodar Pd. Tiwary, A.P.P.
02/- 12-10-2010 Heard learned counsel for the petitioners and Additional
Public Prosecutor for the State.
Learned counsel for the petitioners submits that petitioners
have been acquitted, so he seeks permission to withdraw this
application.
Permission is granted.
Accordingly, this application is dismissed as withdrawn.
Praveen (Akhilesh Chandra, J.)