Patna High Court – Orders
Maheshwari Yadav &Amp; Anr vs The State Of Bihar &Amp; Ors on 18 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12080 of 2004
1. MAHESHWARI YADAV, Son of late Kanik Yadav.
2. Priyabrat Yadav, son of late Bhaijee Yadav.
Both are Village- Kanp Tola Gobargarha, Police Station-
Sour Bazar, District-Saharsa.
........Petitioners
Versus
1. THE STATE OF BIHAR.
2. Sk. Mohifuddin, Son of late Rojid Mian.
3. Sk. Shakasu, Son of late Rojid Mian.
4. Anoair Alam, Son of Sanjoor Alam.
All are residents of Village-Malpa Dhitoli, Police Station-
Choutham, District- Khagariya, At present residing at
Village- Kanp Tola Gobargarha, Police Station-Sour
Bazar, District-Saharsa.
5. Pahari Mian, Son of late Mahdul Mian.
6. Faruque Mian, Son of late Idris Mian.
7. Md. Nayeem, Son of late Idris Mian.
8. Md. Fakruddin, Son of late Idris Mian.
Respondent nos. 7 and 8 are minors and represented by
their elder brother, Faruque Mian as guardian.
9. Md. Sahadat, Son of late Kari Mian.
10. Md. Hadish, Son of late Kari Mian.
11. Hamid Mian, Son of late Nakchhedi Mian.
Respondent nos. 5 to 11 are resident of Village- Kanp
Tola Gobargarha, Police Station-Sour Bazar,
District-Saharsa.
12. Sk. Sadique, Son of late Kitab Ali.
Resident of Village-Kharagapur, Police Station-
Saharsa, District-Saharsa.
13. Kitab Ali, Son of Anwar Mian. Resident of Village- Kanp
Tola Gobargarha, Police Station-Sour Bazar,
District-Saharsa.
......Respondents.
-----------
3/ 18.04.2011 Mr. Anant Kumar, learned counsel
appearing on behalf of the petitioners submits that
with the passage of time, the present petition has
2
become infructuous, as such, he seeks permission
to withdraw the present petition.
Permission is accorded.
Writ petition is dismissed as infructuous.
( Birendra Prasad Verma, J.)
Anjani/