Patna High Court – Orders
Upendra Kumar Sinha &Amp; Ors vs State Of Bihar &Amp; Anr on 7 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31161 of 2010
1. UPENDRA KUMAR SINHA, SON OF SHRI PHULDEO PRASAD,
CHAIRMAN UNIT TRUST OF INDIA MUTUAL FUND, UTI TOWER,
G.N. BLOCK BANDRA KURLA COMPLES, BANDRA (EAST)
MUMBAI.
2. SANJAY DEY, SON OF LATE MRITUNJOY DEV, UTI TECHNOLOGY
SERVICE LIMITED, 29, NETAJEE SUBASH ROAD, KOLKATA-1.
3. VINOD MAHAJAN, SON OF SRI YASHPAL GUPTA, CHIEF
MANAGER OF UTI, AMC, "JEEVANGANGA" INVESTMENT
BUILDING, FRASER ROAD, PATNA - 800 001.
4. JAYANTA GANGULY, SON OF LATE KALIDAS GANGULY, KARVY
COMPUTER SHARE PRIVATE LIMITED, 166A, RASH BEHARI
AVENUE, KOLKATA - 700 029
------- PETITIONERS.
Versus
1. THE STATE OF BIHAR
2. SHRI ABHIMANYU KUMAR, SON OF DR. ARJUN SHARMA, C/O
SRI S.D. SINGH, NAVRANG LANE, OPOSITE B.N. COLLEGE,
P.O. BANKIPUR, P.S. PIRBAHOR, DISTT. PATNA.
------ OPPOSITE PARTIES.
-----------
2. 07.10.2010 The learned counsel for the petitioners is permitted
to withdraw the application.
The application is dismissed as withdrawn.
( Anjana Prakash, J. )
S.Ali