Patna High Court – Orders
Suresh Sah &Amp; Ors vs State Of Bihar &Amp; Anr on 29 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16421 of 2008
1. SURESH SAH SON OF LATE RAM CHANDRA SAH, RESIDENT OF
VILLAGE BHANGAHA, POLICE STATION CHANPATIA, DISTRICT
WEST CHAMPARAN.
2. JATA SHANKAR SAH SON OF LATE RAM CHANDRA SAH,
RESIDENT OF VILLAGE BHANGAHA POLICE STATION
CHANPATIA, DISTRICT WEST CHAMPARAN.
3. SANNIK KUMAR SAH SON OF LATE KRIPA SAH, RESIDENT OF
VILLAGE BHANGAHA POLICE STATION CHANPATIA,
DISTRICT WEST CHAMPARAN.
... ... PETITIONERS.
Versus
1. STATE OF BIHAR
2. THAKUR SAH SON OF LATE SITARAM SAH, RESIDENT OF
VILLAGE BHANGAHA, POLICE STATION CHANPATIA, DISTRICT
WEST CHAMPARAN.
... ... OPPOSITE PARTIES.
-----------
2. 29.6.2010. Shri Lallan Kumar Verma, learned
counsel appearing on behalf of the
petitioners seeks permission to withdraw this
petition. Prayer is allowed.
Accordingly, the petition is
dismissed as withdrawn.
( Rakesh Kumar,J.)
N.H./