Patna High Court – Orders
Jeevan Yadav @ Jeewan Sardar vs The State Of Bihar &Amp; Anr on 24 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16419 of 2010
JEEVAN YADAV @ JEEWAN SARDAR SON OF AMRIT YADAV,
RESIDENT OF VILLAGE DIYARA PIPARIYA, P.S. PIPARIYA,
DISTRICT LAKHISARAI PETITIONER
Versus
1. THE STATE OF BIHAR
2. NARAYAN RAM, SON OF LATE RAM TAHAL PRASAD,
RESIDENT OF VILLAGE KAHIRA, P.S. KAJRA, DISTRICT
LAKHISARAI .... OPPOSITE PARTIES
-----------
3. 24.1.2011 Mr. Binod Murari Mishra, learned Counsel for the
petitioner is permitted to withdraw the application.
Application is dismissed as withdrawn.
( Anjana Prakash, J.)
Narendra/