IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1443 of 2009
1. The State Of Bihar Through The Chief Secretary
Government Of Bihar, Patna
2. The Home Secretary Bihar, Patna
3. The D.G. Of Police Bihar, Patna
4. The S.P. Kaimur
Versus
1. Ram Payare Prasad Singh S/O Late Manohar Gond Vill
Kaynpura, P.O.+P.S.Durgawati, Distt- Kaimur
2. Shankar Singh S/O Sri Sitaram Singh Vill Simriya,
P.S. Sonhan, Distt- Kaimur
3. Uday Pratap Singh S/O Late Rambrichha Singh Vill
Sonbersa, P.O.+P.S.Belao, Distt- Kaimur
-----------
5 25.07.2011 Learned counsel appearing on behalf
of the State sought liberty of this Court
to withdraw this appeal with liberty to
move appropriate application before the
learned Single Judge in accordance with law
in view of the judgment rendered by a
Division Bench of this Court in the case of
Hemkant Jha vs. The State of Bihar and Ors
reported in 2007 (3) PLJR 657.
Accordingly, this appeal stands
dismissed as withdrawn.
(T.Meena Kumari,J.)
(Ahsanuddin Amanullah, J.)
Ashwini