Patna High Court – Orders
Dhirendra Kumar Jha vs State Of Bihar &Amp; Ors on 4 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32506 of 2010
DHIRENDRA KUMAR JHA, SON OF LATE JATESHWAR JHA,
RESIDENT OF VILLAGE RANI, P.S. BACHCHWARA, DISTT.
BEGUSARAI.
------- PETITIONER.
Versus
1. THE STATE OF BIHAR
2. RAMKRIPAL RAI, SON OF MEHILAL RAI
3. JITAN JHA, SON OF HITLAL JHA
4. BATESHWAR JHA, SON OF HITLAL JHA
OPPOSITE PARTY NOS. 2 TO 4 ARE RESIDENT OF VILLAGE
RANI, P.S. BACHCHWARA, DISTT. BEGUSARAI.
------ OPPOSITE PARTIES.
-----------
2. 04.03.2011 The learned counsel for the petitioner is permitted to
withdraw the application.
The application is dismissed as withdrawn.
( Anjana Prakash, J.)
S.Ali