High Court Patna High Court - Orders

Birendra Kumar vs The State Of Bihar &Amp; Anr on 2 July, 2010

Patna High Court – Orders
Birendra Kumar vs The State Of Bihar &Amp; Anr on 2 July, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.17114 of 2008

                     BIRENDRA KUMAR,son of Late Jaikishore Yadav,
                     resident of Kaluchak, P.S. Kharik Bazar,
                     District-Bhagalpur,   at  present  at   B.M.
                     College- Barari, P.S. Guruharar, District-
                     Katihar                      --- Petitioner
                                       Versus

                 1. THE STATE OF BIHAR
                 2. Lalan Sharma, Son of Late Bhagwan      Prasad
                    Sharma, resident of Village-Narihiya, P.S. &
                    District- Katihar, at present Principal ,
                    Bhagwati Mandir Mahavidyalaya Barari, P.S.
                    Barari, District- Katihar ---- Opp.Parties.
                                      -----------

02 02-07-2010 After some arguments, learned counsel for the

petitioner seeks permission to withdraw this petition with liberty

to raise all the pleas, which have been taken in the present

petition, or any other points, if available, at the appropriate

stage.

Prayer is allowed.

Accordingly, the petition is dismissed as withdrawn

with liberty as indicated above.

NKS/-                                          ( Rakesh Kumar, J)