IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.51967 of 2008
1. Ram Nandan Prasad @ Lakhan Lal, son of Late Ram
Chandra Prasad.
2. Chandan Kumar @ Chandan Kumar 'Amar', son of Ram
Nandan Prasad @ Lakhan Lal.
Both residents of Mohalla-Rakagganj, P.S. Tekari in the
district of Gaya.
..............................................................Petitioners.
Versus
1. The State Of Bihar.
2. Kailash Singh, son of Shyam Sundar Singh, resident of
Village-Kanjhwa, P.S. Obra, District-Aurangabad,
presently residing at Viveka Nand Colony, Deodharpur,
residing as tenant of Kamla Singh, P.S. Tekari, District-
Gaya.
....................................................Opposite Parties.
----------------------------------
For the Petitioners: M/s. Ramakant Sharma, Sr. Advocate,
and Rabindra Kumar, Advocate.
For the State : Dr. Mayanand Jha, A.P.P.
————————————
4. 13.9.2011. After some argument, learned counsel for the
petitioners prays for permission to withdraw this application
to raise all the issues, raised herein, at the appropriate stage
during the course of the trial.
Permission is accorded.
This application is dismissed as withdrawn
with the aforesaid liberty granted to the petitioners.
(Rajendra Kumar Mishra, J)
P.S.