1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2591 of 2011
SAHDEO PASWAN S/O BRAHMDEO PASWAN, R/O
VILLAGE-BALGUDDAR, P.S. LAKHISARAI, DISTT.-
LAKHISARAI.
--PETITIONER
Versus
THE STATE OF BIHAR -OPP.PARTY
2 23.02.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
This is an application seeking
restoration of Cr.Misc. no. 14272 of 2009
dismissed for non-prosecution vide order dated
25th October, 2010.
The aforesaid application under Section
482 of the Code of Criminal Procedure was
preferred seeking quashing of the entire
proceeding arising out of Lakhisarai P.S. Case no.
153 of 2005, G.R. no.381 of 2005 registered
1
2
under section 7 of the Essential Commodities Act.
After some arguments learned
counsel for the petitioner seeks peremission to
withdraw this application with liberty to agitate
all his points before the trial court at the time of
hearing on the point of charge, if trial is yet to
commence.
Permission is granted.
The application stands disposed of,
with the above liberty.
(Akhilesh Chandra, J.)
AAhmad
2