IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12454 of 2009
1. MANOJ MAHTO, son of Jagdish Mahto,
2. Awadhesh Mahto, son of Janak Mahto
3. Sanjay Prasad, son of Ravindra Nath Singh,
All residents of village - Dhangarha, P.S. - Baniapur, District - Saran at Chapra.
------------- Petitioners.
Versus
1. THE STATE OF BIHAR
2. Satyendra Ojha, son of Shri Rang Ojha
3. Poonam Kumari, wife of Late Samrendra Ojha,
Both are residents of village - Dhangarha, P.S. - Baniapur, District - Saran at
Chapra.
----- Opposite Party
-----------
02. 29.09.2010 Heard learned counsel for the petitioners, learned
counsel for the informant and learned Additional Public
Prosecutor for the State.
After some argument, learned counsel for the
petitioners seeks permission to withdraw this application with a
liberty to agitate all his points at appropriate stage before the
court below and court below shall pass order in accordance with
law.
Accordingly, this application shall stands dismissed
as withdrawn.
Rajeev/ (Akhilesh Chandra, J.)