Patna High Court – Orders
Md. Irfan @ Ms. Irfan Ansari vs State Of Bihar on 23 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.62 of 2008
MD. IRFAN @ MD. IRFAN ANSARI SON OF MD. RAFIQUE R/O-
VILLAGE BHOWARA RAGHOPUR, WARD NO. 23, P.S.- MADHUBANI,
DISTRICT- MADHUBANI, AT PRESENT RESIDENT AT ANJANPEER
CHOWK, P.S.- HAJIPUR, DISTRICT- VAISHALI
Versus
1. THE STATE OF BIHAR
2. RAHMATI KHATOON WIFE OF MD. IRFAN, D/O- LATE HAFIZ
ABDUL, R/O- VILLAGE- BHOWARA, RAGHOPUR, WARD NO.
23, P.S.- MADHUBANI, DISTRICT-MADHUBANI.
-----------
4 23.09.2010 Both sides present.
Mr. Naushad Zoha, learned counsel appearing on
behalf of the petitioner, states that a compromise had been
arrived at between the parties. He, therefore, seeks permission of
the Court to withdraw the application.
As prayed for, this application is dismissed as
withdrawn.
( Kishore K. Mandal, J. )
pkj