IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12678 of 2009
SANJU DEVI & ANR
Versus
THE STATE OF BIHAR & ANR
-----------
02/- 30-09-2010 Heard learned counsels 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 preferably at the time 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withdrawn.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.)