IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13142 of 2011
1. Md. Gafoor, son of Late Bhutta Mian
2. Md. Mozim son of late Bhutta Mian
3. Amirul Begam @ Amirul Khatoon
4. Mariyam Khatoon wife of Md. Mozim
5. Phool Mohammad son of Md. Gafoor
6. Dil Mohammad son of Md. Gafoor
7. Noor Mohammad @ Noore Alam son of Md. Gafoor
8. Md. Sultan son of late Bhutta Mian
9. Shawila Khatoon, wife of Md. Gafoor
10. Sahidan Begam, wife of Md. Sultan
All resident of village - Bedaul Ashli, P.S. - Aurai, District - Muzaffarpur.
--------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-----------
02. 20.04.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State.
This application has been filed on behalf of
the petitioners for setting aside the order dated
18.09.2010 passed in Criminal Revision No. 131/2010
by District and Sessions Judge, Muzaffarpur, learned
judge allowed the petition of opposite party no.2
wherein he challenged the order dated 26.05.2010
passed by Smt. Anindita Singh J.M. 1st Class,
Muzaffarur, who dismissed the Complaint petition
under Section 203 of the Code of Criminal Procedure
as well as setting aside the order dated 10.12.2010
passed in Complaint Case No. 3615/2009 taking
cognizance for the offence under section 304(B), 201,
504, 323 and 34 of the Indian Penal Code.
Earlier Complaint Case was dismissed under
2
section 203 of the Code of Criminal Procedure vide
order dated 26.05.2010 but Criminal Revision No.
131/2010 was preferred before the learned Sessions
Judge, Muzaffarpur vide order dated 18.09.2010
allowed the Revision petition basing whereof
cognizance was taken.
After some argument, learned counsel for
the petitioners seeks permission to withdraw this
application with a liberty to agitate all his points
before the trial court at appropriate stage preferably at
the time of hearing on the point of charge.
With the above liberty, this application
stands disposed of as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)