Patna High Court – Orders
Nawal Kishore Prasad Singh &Amp; … vs The State Of Bihar on 19 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25842 of 2010
BHRAMAR KUMAR son of Nawal Kishore Prasad Singh-------Petitioner.
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.25844 of 2010
1. NAWAL KISHORE PRASAD SINGH son of late Adya Prasad Singh
2. Ashok Rai @ Ashoka the Grate, son of late Laxmi Rai-----------Petitioners.
Versus
THE STATE OF BIHAR .
-----------
2. 19.8.2010 Learned counsel for the petitioners seeks permission to
withdraw the application bearing Cr. Misc. no.25844 of 2010 as against
petitioner no.2.
Permission is granted.
The application bearing Cr. Misc. no.25844 of 2010 is
dismissed as withdrawn as against petitioner no.2.
As prayed for, list these cases after a week.
In the meantime, no coercive steps shall be taken against the
petitioners in connection with Begusarai Town P.S. case no.86 of 2010
pending in the court of Chief Judicial Magistrate, Begusarai.
Sudip ( Mandhata Singh,J )