IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12691 of 2009
1.RANA RANDHIR SINGH, Son of Late Hira Prasad Singh
2.JEEVAN PD. SINGH, Son of Late Mukhteshwar Singh
Both R/O Village Barhauniya, P.S. Sangrampur, District Munger.
.........Petitioners
Versus
1.THE STATE OF BIHAR
2.AMARNATH SINGH, Son of Late Nuneshwar Prasad Singh, R/O Village Barhauniya, P.S.
Sangrampur, District Munger.
.........Opposite Parties
-----------
02/- 29-09-2010 Heard learned counsel for the parties.
After some arguments, learned counsel for the petitioners
seeks permission to withdraw this application with a liberty to agitate
all his points before the trial court at appropriate stage including the
stage of hearing on the point of charge, if trial is yet to be commenced.
Permission is granted.
Accordingly, this application stands dismissed as
withdrawn.
Praveen ( Akhilesh Chandra, J.)