IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.51007 of 2007
SAILENDRA YADAV son of Baiju Yadav
R/o Vill.-Kahra, P.S.-Saharsa, Dist.-Saharsa
....... ......Petitioner
Versus
1.THE STATE OF BIHAR
2.Sunder Yadav S/o late Mano Yadav R/o
Batraha, Ward No.15, P.S. & Dist.-Saharsa
....... .........Opp. Parties
-----------
4. 27.9.2010. After some argument Dr. Maya Shankar Mishra
learned counsel for the petitioner, seeks permission to withdraw
this petition with liberty to raise all the points which have been
raised in the present case or any other point, if available, at an
appropriate stage.
Mr. Samir Ranjan learned counsel for opposite party
no.2 and Mrs. Indu Bala Pandey learned Addl. Public Prosecutor
appearing on behalf of the State are present.
Prayer is allowed. The petition is dismissed as
withdrawn with liberty as indicated above.
Md.S. ( Rakesh Kumar, J.)