IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.48767 of 2008 ======================================================
Dr.Shambhu Nath Singh, son of Jagarnath Singh, resident of village
Hamidpur, P.O. Rajapatti, P.S. Baikunthpur, District- Gopalganj.
…. …. Petitioner/s
Versus
1. The State Of Bihar
2. Suman Kumar, son of Banke Bihari Lal, Mohalla Sadhnapuri, P.S.
Town Chapra, District- Saran.
…. …. Opposite Parties.
======================================================
Appearance :
For the Petitioner/s : Mr.Gajendra Kumar Singh, Adv.
For the Opposite Party/s : Mr. Mr. Nityanand Tiwary, A.P.P.
======================================================
2 18-08-2011 Mr. Gajendra Kumar Singh, learned counsel, on the
instructions of Mr. Sudhir Kumar Singh, learned counsel
appearing on behalf of the petitioner, in presence of learned
Additional Public Prosecutor, seeks permission to withdraw this
application in view of the fact that the issue raised herein in the
present proceeding does not survive.
Permission is accorded.
The application stands dismissed as withdrawn.
(Birendra Prasad Verma, J)
BTiwary/-