Patna High Court – Orders
Phool Mohammad &Amp;Ors vs The State Of Bihar &Amp; Anr on 8 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15734 of 2009
1.PHOOL MOHAMMAD
2.SHAMI AHMAD @ MD. SHAMI
Both Sons of Md. Nayeem
3.MD. LADDU, S/O Phool Mohammad
4.MD. NAYEEM, S/O Late Rahman
All Resident of Village Bhaoprasad, P.S. Dumra, District Sitamarhi.
.............Petitioners
Versus
1.THE STATE OF BIHAR
2.NAGINA KHATOON, W/O Md. Sakur, Resident of Village Madhopur Rosera Bhisa, Tole
Basatpur, P.S. Dumra, District Sitamarhi.
...........Opposite Parties
-----------
02/- 08-11-2010 Heard learned counsel for the petitioners and Additional
Public Prosecutor for the State.
After some arguments, learned counsel for the petitioners
seeks permission to withdraw this application. Permission is granted.
Accordingly, this application stands dismissed as
withdrawn.
Praveen ( Akhilesh Chandra, J.)