IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.1606 of 2009
Kameshwar Thakur @ Kamlesh Thakur S/O Lalan Thakur Vill - Gangauli
, P.S. - Simri , Distt -Buxar.
...............Petitioner
Versus
1. The State Of Bihar
2. Mahesh Thakur, S/O Maksudan Thakur
3. Umesh Thakur, S/O Maksudan Thakur
4. Ganesh Thakur, S/O Maksudan Thakur
5. Rohit Thakur, S/O Umesh Thakur
6. Rahul Thakur, S/O Mahesh Thakur
(All are residents of village-Gangauli , P.S. - Simri , Distt - Buxur)
.......Opposite Parties
-----------
2. 17.11.2011 It is submitted by the learned counsel for the
petitioner that the State of Bihar had filed Govt. Appeal
(DB) No.18/2009 (The State of Bihar Versus Mahesh
Thakur & Ors.) against the impugned order dated 3.08.2009
in this case, which has been dismissed vide order dated
16.02.2010. Thereafter, the petitioner filed S.L.P. (Crl.)
No.5675/2010, which has also been dismissed. As such, this
application has become infructuous.
In this view of the matter, the learned counsel
for the petitioner seeks permission to withdraw this revision
application.
Permission is accorded.
This revision application is dismissed as
withdrawn.
V.K. Pandey ( Amaresh Kumar Lal, J.)