Patna High Court – Orders
Satrughan Prasad Singh @ … vs The State Of Bihar & Anr on 29 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31764 of 2008
Satrughan Prasad Singh @ Baleshwar Yadav, Son of late Deo Narayan Singh, Resident of village
Gulam Yehia Bagh, P.S. Didarganj, District Patna, the then Sub-Inspector of Police (Retired)
Navinagar Police Station, District Aurangabad ---- Petitioner
Versus
1. The State Of Bihar.
2. Ramchandra Chandrabanshi @ Ramchandra Singh, Son of late Ram Tahal Chandrabanshi
@ Ram Tahal Singh, Resident of village Bhusauli (Tendua), P.S. Navinagar, P.O.
Navinagar Road, District Aurangabad (Bihar). ---- Opposite Parties
-----------
2 29.6.2011 Mr. Subhash Chandra Dubey, learned counsel for the
petitioner seeks permission to withdraw this application as the
evidence has already commenced in this case.
Prayer is allowed and this application is dismissed as
infructuous.
Sanjay ( Sheema Ali Khan, J.)