IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.764 of 2011
1. Nand Kishor Singh son of Ram Das Choudhary
2. Modnarayan Choudhary son of Ram Ras Choudhary,
3. Nripal Choudhary @ Nripal Singh son of Brijnandan Choudhary.
4. Kameshwar Singh son of Late Hiralal Choudhary
5. Rinku Kumar son of late Rameshwar Singh
All resident of village- Bhaluahi, P.S.- Nokha, Distt. Rohtas at Sasaram
6. Ram Ekbal Singh son of late Ram Adhar Singh, resident of village- Musawat, P
S. Natwar, Distt. Rohtas at Sasaram...
.... Petitioners.
Versus
1. The State Of Bihar through the District Magistrate Rohtas at Sasaram.
2. The Superintendent of Police Rohtas at Sasaram.
3. The Block Agriculture Officer, Nokha ( Sasaram)
4. The Officer-in-Charge Nokha Police Station.
..Respondents/ O.Ps.
-----------
2. 05.07.2011 The petitioners have preferred this revision
application against the order dated 12.7.2010 passed by
the learned Sessions Judge, Rohtas at Sasaram in
Criminal Misc. No. 28 of 2010 by which it has been held
that Confiscation Proceeding No. 22 of 2009 is pending
before the District Magistrate, Rohtas at Sasaram. In that
view of the matter, the petition for release of fertilizer of
the petitioner filed in the Court of learned SDJM is not
maintainable.
Learned counsel for the petitioners seeks
permission to withdraw this application with liberty to
move the appropriate forum.
2
Prayer is allowed.
This revision petition is, accordingly, dismissed as
withdrawn.
(Amaresh Kumar Lal, J.)
kanchan