Patna High Court – Orders
Bishwanath Singh & Ors vs State Of Bihar & Anr on 4 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.45587 of 2008
1. Bishwanath Singh.
2. Shivnath Singh
3. Sobhnath Singh
4. Rajendra Singh, Sons of late Bigau Singh.
All resident of Village Dandwa, PS Bhabhua, District Kaimur.
5. Siroi Singh Yadav, Son of late Sri Bachu Singh.
Resident of Village Dandwa, PS Bhabhua, District Kaimur.
6. Ram Chela Singh, Son of Ram Das Singh
Resident of Village Sheopura, Bhabhua, District Kaimur.
7. Bansh Narain Singh Yadav, Son of Ram Pariksha Singh
Resident of Village Kaithi, PS Bhabhua, District Kaimur
8. Sachida Nand Srivastava, Son of Sant Prasad Lal
Resident of Bhabhua Ward No. 11, PS Bhabhua, District Kaimur --- Petitioners.
Versus
1. The State Of Bihar.
2. Bijay Kant Agrawal, Son of late Lakhi Prasad Agrawal.
Resident of Bhabhua Ward No. 10, PS Bhabhua, District Kaimur --- Opposite Parties.
-----------
4 4.8.2011 Heard counsel for the petitioners and the informant.
Learned counsel for the petitioners prays that he may be
permitted to withdraw this application to raise all these issues during
trial of this case specifically with respect to the fact that the entire
matter arising out of a civil dispute.
This application is dismissed as withdrawn with the
aforesaid liberty.
Sanjay (Sheema Ali Khan, J.)