IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21122 of 2000
Ram Naresh Singh, Son of Ramdeo Singh, resident of Village-
Tendua, Police Station-Risiup, District- Aurangabad --- Petitioner
Versus
1. THE STATE OF BIHAR
2. Indu Singh, Wife of Rabindra Singh, resident of Village- Rajpur,
Police Station- Mali, District- Aurangabad.
3. Ajay Kumar Singh, Son of Late Ram Pravesh Singh, resident of
Village-Tendua, P.S. Risiup, District-Aurangabad -- Opp.Parties.
-----------
For the petitioner: Sri Krishna Pd. Singh, Sr. Advocate
For the State : Smt. Indu Bala Pandey, A.P.P.
———-
07 02-08-2010 After some arguments, Sri Krishna Prasad Singh,
learned Senior Counsel appearing on behalf of the petitioner seeks
permission to withdraw this application in view of changed
circumstances.
Prayer is allowed.
Accordingly, the petition is dismissed as withdrawn.
In view of rejection of this petition, interim order of
stay stands automatically vacated.
Let a copy of this order be sent to the court below
forthwith.
NKS/- ( Rakesh Kumar, J )