IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17969 of 2011
Mannu Vishwakarma, S/O-Arjun Vishwakarma
Versus
The State Of Bihar
with
Cr.Misc. No.18114 of 2011
Sikandar Chaudhary, S/O-Late Lakhan Chaudhary
Versus
The State Of Bihar
-----------
02 28.06.2011 Both the above stated petitions arise out of
Buniyadganj P.S. Case No. 24 of 2011 registered under Sections
270, 271 of the Indian Penal Code and 47 (a) of the Excise Act
and accordingly, a common order is passed in both the above
stated petitions.
Although, learned counsel Arjun Prasad seeks
withdrawal of Cr. Misc. No. 17969 of 2011 on the instruction of
conducting counsel Shikha Kumari but learned Additional
Public Prosecutor opposes the aforesaid prayer submitting that
unless and until the conducting lawyer is not present, the prayer
for withdrawal cannot be granted.
None appears in Cr. Misc. No. 18114 of 2011 on
repeated calls.
In the aforesaid circumstances, both the above
stated criminal miscellaneous cases stand dismissed for non-
prosecution.
Shahzad ( Hemant Kumar Srivastava, J.)