High Court Patna High Court - Orders

Jagdeep Prasad Singh @ Jagdeep … vs State Of Bihar on 2 September, 2011

Patna High Court – Orders
Jagdeep Prasad Singh @ Jagdeep … vs State Of Bihar on 2 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.50034 of 2008
                 ======================================================
                 Jagdeep Prasad Singh @ Jagdeep Singh, son of late Ram Chandra Singh,
                 resident of village-Sarari, P.S.-Patory, District-Samastipur.
                                                                            .... ....   Petitioner
                                                     Versus
                 The State of Bihar.
                                                       .... .... Opposite Party
                 ======================================================
                 Appearance :

                 For the Petitioner         :   Mr. Shailendra Kumar Singh, Advocate
                                                              With
                                                Mr. Neeraj Kumar, Advocate.
                 For the Opposite Party     :    Mr. Abhimanyu Sharma, A.P.P.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 02-09-2011 After having heard the matter for sometime, Mr. Shailendra

Kumar Singh, learned counsel appearing on behalf of the

petitioner seeks permission to withdraw this application with a

liberty to raise all the issues, which have been raised in the present

proceeding, at an appropriate stage of the trial.

Permission is accorded.

The application stands disposed of with a liberty aforesaid.

(Birendra Prasad Verma, J)
Devendra/-