Patna High Court – Orders
Malti Devi & Anr vs The State Of Bihar & Anr on 11 August, 2011
IN THE HIGH COUR T OF JUDICATURE AT PATNA
Cr. Misc. No.23756 of 2010
1. Malti Devi (Mukhiya, Mirpur Gram Panchayat) wife of
Upendra Prasad, resident of village-Jilkabad, tahal tola,
P.S.-Garkha, District-Saran.
2. Prabhunath Yadav (Panchayat Sachiv, Mirpur Gram
Panchayat), son of Sri Shankar Yadav, resident of village-
Charwa Ka Tola, P.S.-Rasulpur, District-Saran.
..........Petitioners.
Versus
1. The State of Bihar.
2. Anil Kumar, son of Sri Mishri Lal Rai, resident of village-
Mirpur Juara, P.O.-Jilkabad, P.S.-Garkha, District-Saran.
.....Opposite parties.
-----------
For the petitioner : Manoranjan Kumar, Advocate
For the State : Hirday Prasad Singh, A.P.P.
________
2 11.08.2011 Learned counsel for the petitioners seeks
permission to withdraw this application.
Permission is granted.
Accordingly this criminal miscellaneous case
stands dismissed as withdrawn.
PN (Aditya Kumar Trivedi, J.)