IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29603 of 2009
Rakesh Yadav
Versus
State Of Bihar
----------
02/ 15.10.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Learned counsel for the petitioner seeks permission for
withdrawal of this petition with liberty to him to raise all points at
the time of framing of the charge.
Accordingly, this petition stands dismissed with liberty
to the petitioner to raise his points before the trial court at the
appropriate stage.
Let this order be communicated to the court of the Chief
Judicial Magistrate, Bettiah in Bettiah P.S. Case no. 200/2008.
shahid (Hemant Kumar Srivastava,J)