High Court Patna High Court - Orders

Nathu Paswan &Amp; Ors. vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Nathu Paswan &Amp; Ors. vs The State Of Bihar on 3 February, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.2604 of 2011
                        NATHU PASWAN & ORS.
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 03.02.2011 It is submitted by Mr. Hari Kishore Thakur,

learned counsel for the petitioner that petitioner No. 4

Sumrit Paswan and petitioner No. 5 Amrit Paswan have

been arrested, hence their application has become

infructuous. Learned counsel for the petitioner,

therefore, seeks permission to withdraw the application

with regard to petitioner Nos. 4 and 5 namely Sumrit

Paswan and Amrit Paswan.

Permission is accorded.

The application is dismissed as become

infructuous with regard to petitioner Nos. 4 and 5.

Petitioner is permitted to press the

application of rest of the petitioners.

Let the matter be listed at the same position

where it was listed under heading for Admission.

Shageer                                          ( Dinesh Kumar Singh,J.)