Patna High Court – Orders
Manoj Kumar &Amp; Anr vs State Of Bihar on 28 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15909 of 2008
1. MANOJ KUMAR, S/O RAM PRASAD SAH
2. DEOLAL SAH, S/O LATE GOVIND SAH
BOTH RESIDENT OF VILLAGE DUMARI CHATTI, P.S.
FATEHPUR, DISTRICT GAYA.
Versus
STATE OF BIHAR
-----------
2. 28.6.2010. Mr. D.N. Tiwari, learned counsel appearing on behalf
of the petitioners, after some argument seeks permission to
withdraw this petition with liberty to raise all the points, which
have been raised in the present case and other points, if available,
at appropriate stage.
Prayer is allowed. Accordingly, the petition is
dismissed as withdrawn with liberty as indicated above.
Md.S. ( Rakesh Kumar, J.)