High Court Patna High Court - Orders

Ghanshyam Paswan vs State Of Bihar &Amp; Anr on 9 July, 2010

Patna High Court – Orders
Ghanshyam Paswan vs State Of Bihar &Amp; Anr on 9 July, 2010
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.46875 of 2008
                      Ghanshyam Paswan Son of Hari Narayan Paswan R/o Gopal Nagar
                      Chakiya P.S. Buxar (M), Dist. Buxar.
                                                                              ----Petitioner.
                                                  Versus
                   1. The State of Bihar
                   2. Rama Shankar Pandey son of late Laljee Pandey, Block Supply officer,
                      Buxar.
                                                                               ---Opp.Parties.
For the Petitioner    : Mr. Ashok Kumar Mishra -2, Advocate.
For the State         : Mr. Jharkhandi Upadhyay, APP.
                                                     -----------

02 09.07.2010 Learned counsel for the petitioner states that initial

institution of an F.I.R. was challenge in the present case. He seeks

permission of the Court to withdraw this application in order to

challenge the cognizance order passed by the Court upon

conclusion of the investigation.

As prayed for, the application is dismissed as

withdrawn.

Sym                                                             ( Kishore K. Mandal, J.)