High Court Patna High Court - Orders

Beauty Kumari &Amp; Anr vs State Of Bihar &Amp; Anr on 8 July, 2010

Patna High Court – Orders
Beauty Kumari &Amp; Anr vs State Of Bihar &Amp; Anr on 8 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.51386 of 2007
                              BEAUTY KUMARI & ANR
                                        Versus
                              STATE OF BIHAR & ANR
                                         -------

10. 08.07.2010 Parties are physically present with their learned

counsels.

Learned counsel for the applicant has shown filing of

withdrawal petition in two cases bearing Jakkanpur P.S. Case

No. 133/2009 and 3511(C)/2005. Whereas the opposite party

failed to comply order of this court which was passed with their

consent. However, on their prayer that due to 16th July, being

date fixed in the case filed by her, no withdrawal application

could be filed earlier, it shall be filed on the date fixed.

Let this case be placed in Chamber at 23rd July, 2010

at 4.20 P.M. and parties shall be physically present as it is.

Simultaneously, opposite party is hereby warned to comply the

directions which were given with her consent failing which the

law may take its own course.

Rajeev/
(Akhilesh Chandra, J.)