Patna High Court – Orders
Saiyad Mohammad Khalil &Amp; Ors vs State Of Bihar on 11 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23815 of 2010
1. SAIYAD MOHAMMAD KHALIL, son of Hafiz Layakat Hussain.
2. Sakhawat Hussain, son of Saiyat Md. Khalil Hussain.
3. Shahzadi Khatoon, wife of Shekhawat Hussain.
4. Fatma Khatoon, wife of Zabir Hussain.
5. Zabir Hussain, son of Saheed Hussain.
All are residents of village Mahulla, P.S. Sonbarsa, District - Sitamarhi.
-------------- Petitioners.
Versus
THE STATE OF BIHAR ----------- Opposite Party.
-------
03. 11.08.2010 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
After some argument, learned counsel for the
petitioners seeks permission to withdraw this application with a
liberty to avail remedies available to him in accordance with law.
Permission is granted.
Accordingly, this application stands dismissed as
withdrawn.
Rajeev/ (Akhilesh Chandra, J.)