High Court Patna High Court - Orders

/Dr.(Prof)Md.Tauheed Alam vs The State Of Bihar on 22 November, 2010

Patna High Court – Orders
/Dr.(Prof)Md.Tauheed Alam vs The State Of Bihar on 22 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.56220 of 2007
        DR.(PROF)MD.TAUHEED ALAM SON OF LATE MD. SIDDIQUE,
        RESIDENT OF MOHALLA JAKARIA COLONY, SATPURA, P.S.
        KAZI MOHAMMADPUR, DISTRICT MUZAFFARPUR.
                                Versus
                        THE STATE OF BIHAR
                            -----------

8. 22.11.2010. After some argument, learned counsel

for the petitioner Shri Manish Kumar, in

presence of Shri S. Dayal, learned Additional

Public Prosecutor for the State, seeks

permission to withdraw this application with

liberty to raise all the pleas, which has

been taken in the present petition or any

other point at appropriate stage. Prayer is

allowed.

Accordingly, this petition is

dismissed as withdrawn.

It is made clear that the learned

court below may not be prejudiced by the

order passed by this Court and may pass

appropriate order in accordance with law, if

at appropriate stage, such petition is filed.

Accordingly, the petition stands

rejected.

In view of rejection of this

petition, interim order of stay dated

1.4.2010 stands automatically vacated.
2

Let a copy of this order be sent to

the court below forthwith.

( Rakesh Kumar,J.)
N.H./