IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.15721 of 2009
=============================================
Bal Krishna Prasad - Petitioner(s)
Versus
The State of Bihar - Opposite Party(s)
=============================================
Appearance:
For the Petitioner : Mr. Satish Chandra
For the Opposite Party: Mr. Vinay Kirti Singh
=============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
07. 04.04.2011 This application under Section 482
Cr.P.C. has been filed by the accused in Malsalami
P.S. Case No. 119 of 2008 (arising from G.R. No. 1421
of 2008) pending before the Judicial Magistrate, Patna
City to quash the charge framed against him on 17th
March 2009.
Pursuant to the reference dated 22nd
December 2010 made by the learned Single Judge
(Hon’ble Mr. Justice Gopal Prasad), the matter is
notified before us.
Learned Advocate Mr. Satish Chandra
has appeared for the petitioner-accused. He states
that the petitioner shall approach the Judicial
Magistrate for compounding of the offence, under
Section 152(2) of the Electricity Act, 2003.
2
He, therefore, seeks leave to withdraw
this application.
Leave is granted.
Application is disposed of as withdrawn.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
S.Sb/-