IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27774 of 2009
1. Yugal Kishore Singh, S/O-Chandrachud Singh
2. Chandrachud Singh @ Chandrachud Pd. Singh, S/O-Late Girijeshwar Pd. Singh
3. Kaushal Kishore Singh @ Kaushal Singh
4. Babloo Singh @ Shyamal Kishore Singh
both son of Chandrachud Singh
5. Parvati DEvi, W/O-Chandrachud Singh
6. Sulekha Devi, W/O-Babloo Singh
7. Daisy Devi, W/O-Kaushal Kishore Singh
R/O-Village Chandradih P.S. Dhoraiya, District-Banka
...............Petitioners
Versus
1. The State Of Bihar
2. Raj Rani Devi, W/O- Yugal Kishore Singh, D/O-Birendra Prasad Singh, R/O-
Village-Saharna, P.S.-Barahat, District-Banka
...........Opposite Parties
-----------
02 04.08.2011 It is pointed out by learned counsel for the petitioners
that petitioners have already been acquitted in Complaint Case No.
2221 of 2007 and accordingly, he sought permission to withdraw this
criminal miscellaneous case.
Permission is accorded and accordingly, this criminal
miscellaneous case stands dismissed as withdrawn.
Let this order be communicated to the court of Sub
Divisional Judicial Magistrate, Banka in connection with Complaint
Case No. 2221 of 2007.
SHAHZAD ( Hemant Kumar Srivastava, J.)