IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13777 of 2009
SHASHI KUMAR SINHA, S/O LATE HARIHAR PRASAD,
R/O MOHALLA-Q.NO. C-23, POLICE COLONY, ANISABAD,
P.S. GARDANIBAGH, DISTRICT-PATNA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 11.10.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
This is an application under Section 482 of the
Code of Criminal Procedure seeking quashing of order dated
15th December, 1997 passed by learned Special Judge, Patna,
in Spl. Complaint No. 14 of 1997 taking cognizance for the
offence under Section 7 of the Essential Commodities Act.
After some arguments learned counsel for the
petitioner seeks permission to withdraw this application to
agitate all his points including the delay caused without any
progress before the court below and orders of this court in
other connected case regarding exemption of P.D.S. dealers in
such type of cases.
Permission is granted.
The application stands disposed of.
AAhmad/ (Akhilesh Chandra, J.)
2
AAhmad