IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16659 of 2009
BHIMAL RAVIDAS @ BIMAL, son of Late Ayodhya Ravidas, resident of
village - Lusitar, Colony No.1, P.S. - Khaira, District - Jamui.
------ Petitioner.
Versus
1. THE STATE OF BIHAR
2. Ram Ravidas
3. Karu Ravidas
4. Gajeshwar Ravidas
All are sonsof Late Maghu Ravidas
5. Guddu Ravidas, son of Munshi Ravidas
6. Bodhan Pandit, son o Late Ganauri Pandit,
All are residents of village - Lusitar, P.S. - Khaira,
District - Jamui.
------ Opposite Parties.
-------
02. 16.11.2010 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for
the State.
This is an application under Section 482
of the Code of Criminal Procedure seeking
quashing of order dated 31.03.2009 of Sessions
Trial No. 415 of 2005 passed in Khaira P.S.
Case No. 86 of 2004 by A.D.J., F.T.C. IIIrd,
Jamui for the offences under Sections 147, 148,
149, 341, 324, 325, 307 and Section ¾ of the
Explosive Substance Act.
Learned counsel for the petitioner seeks
permission to withdraw this application.
Permission is granted.
Accordingly, this application stands
dismissed as withdrawn.
Rajeev/ (Akhilesh Chandra, J.)