IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12257 of 2009
NAGENDRA JHA @ NAGO JHA .
Versus
THE STATE OF BIHAR .
-----------
2. 27.09.2010 Heard the learned counsel for the petitioner
and the State.
During course of some arguments, it is
pointed out that trial has already commenced and one
or two witnesses have been examined.
Considering the facts and circumstances
and certain averments made in the impugned order,
learned counsel for the petitioner seeks permission to
withdraw this application with a liberty to agitate his
points before the trial Court at appropriate stage and
Court below shall without being prejudiced of instant
withdrawal consider the points and pass reasonable
order. Prayer is allowed.
Accordingly, this application stands
dismissed as withdrawn. The learned trial court is
further directed to proceed expeditiously to dispose of
the case.
Vikash ( Akhilesh Chandra, J.)