High Court Patna High Court - Orders

Raj Kishore Mahto & Ors vs The State Of Bihar & Anr on 6 July, 2011

Patna High Court – Orders
Raj Kishore Mahto & Ors vs The State Of Bihar & Anr on 6 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.33056 of 2008
    1. Raj Kishore Mahto.
    2. Jitendra Mahto, Sons of Late Durga Mahto.
    3. Lallan Mahto
    4. Naresh Mahto, Sons of Daroga Mahto
    All residents of village Rasouli, West Dih, PS Panapur, District Saran --- Petitioners
                                               Versus
    1. The State Of Bihar.
    2. Baijnath Mahto, Son of late Ramashish Mahto, Resident of Village Rasouli, PS Panapur,
        District Saran ---- Opposite Parties
                                              -----------

2 6.7.2011 Mr. Prem Kumar, counsel appearing on behalf of the

petitioners submits that this application has become infructuous

and prays that he may be permitted to withdraw this application.

Prayer is allowed and this application is dismissed as

infructuous.

          Sanjay                                                 ( Sheema Ali Khan, J.)