IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13627 of 2009
RAJIV RANJAN CHOUHAN @ RAJIV KUMAR, Son of Late Ram Niranjan Prasad Singh, R/O
Gopalpur, P.S. Vidyapati Nagar, District Samastipur.
.......Petitioner
Versus
1.
STATE OF BIHAR
2.RAJIV RANJAN SINGH, Son of Chhabinath Singh, R/O Adarsh Colony, Patel Nagar, Patna 23.
…….Opposite Parties
02/- 08-10-2010 Heard learned counsels for the parties.
This is an application under Section 482 of the Code of
Criminal Procedure seeking quashing of order dated 10.09.2008
passed by learned Chief Judicial Magistrate, Patna in Shastri Nagar
P.S. Case No. 301 dated 21.8.2008, G.R. No. 4230 of 2008 taking
cognizance for the offence under Sections 323, 324, 307, 379 of the
Indian Penal Code.
After some arguments, learned counsel for the petitioner
seeks permission to withdraw this application with a liberty to
agitate all his points including the nature of injury and subsequent
addition of Section 307 of the Indian Penal Code etc. at appropriate
stage before the trial court preferably at the time of hearing on the
point of charge, if it is yet not commenced.
Permission is granted.
Accordingly, this application stands dismissed as
withdrawn.
Praveen (Akhilesh Chandra, J.)