Patna High Court – Orders
Mithilesh Kumar Rai vs The State Of Bihar & Ors on 15 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.52030 of 2008
Mithilesh Kumar Rai, son of Shri Nand Kishore Rai,
resident of D-59/199, K-3, Nirala Nagar, Mahmorganj,
Varansi, U.P.............................................Petitioner.
Versus
1. The State Of Bihar.
2. Kusum Rai, daughter of Shri Kailash Nath Pandey,
Resident of 104/3, G.T. Road, Howrah, District-
Howrah, West Bengal, presently residing at Mohalla-
Koipurva, P.S. Buxar Town, District-Buxar.
3. Miss Swati Rai (minor), daughter of Kusum Rai,
daughter of Shri Kailash Nath Pandey, resident of
104/3, G.T. Road, Howrah, District-Howrah, West
Bengal, presently residing at Mohalla-Koipurva, P.S.
Buxar Town, District-Buxar.
.............................................Opposite Parties.
----------------------------------
For the Petitioner : Mr. Shantanu Kumar, Advocate.
For the State : Mr. M.K. Khare, A.P.P.
——————————–
2. 15.11.2011. After some argument, learned counsel for the
petitioner prays for permission to withdraw this application.
Permission is accorded.
This application is dismissed as withdrawn.
(Rajendra Kumar Mishra, J)
P.S.