IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1866 of 2002
1. HARENDRA PRASAD BARNAWAL, S/O LATE BAIDYANATH PRASAD
RESIDENT OF KOTWALI CHOWK, P.S. BETTIAH TOWN,
DISTRICT WEST CHAMPARAN.
2. PARSHURAM PRASAD, S/O LATE MOTILAL SAH, RESIDENT OF
MOHALLA DWAR DEVI CHOWK, P.S. BETTIAH TOWN, DISTRICT
WEST CHAMPARAN.
3. LAXUMAN PRASAD, S/O SHIV MANGAL PRASAD, RESIDENT OF
KOTWALI CHOWK, P.S. BETTIAH TOWN, DISTRICT WEST
CHAMPARAN.
... ... PETITIONERS.
Versus
1. THE STATE OF BIHAR ... OPPOSITE PARTY.
----
For the Petitioners : Mr. D.N. Tiwari, Adv.
For the State : mr. Matloob Rab,A.P.P.
———–
5. 24.8.2010. Learned counsel for the
petitioners seeks permission to withdraw
this application with liberty to avail
other forum. Prayer is allowed.
Accordingly, this petition is
dismissed as withdrawn.
In view of dismissal of the
present petition, interim order of stay
dated 11.2.2004 stands automatically
vacated.
Let a copy of this order be sent
to the concerned Superintendent of Police.
( Rakesh Kumar,J.)
N.H./