IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30654 of 2004
AISH MOHAMMAD @ AAISH MOHAMMAD & ANR
Versus
STATE OF BIHAR & ORS
08/- 13.09.2010 Heard learned counsel for the petitioners, Additional Public
Prosecutor for the State and Sri Radha Mohan Singh, learned counsel
for the opposite party 2nd set.
This is an application under Section 482 of the Code of
Criminal Procedure seeking quashing of order dated 21.07.2004
passed by learned Additional Sessions Judge, Kishanganj in Criminal
Revision No. 10 of 2004 setting-aside order dated 21.01.2004 passed
by learned Sub-Divisional Magistrate, Kishanganj in Case No. 30 M
of 2004 initiating proceeding under Section 145 of the Code of
Criminal Procdure.
After some arguments and counter arguments, learned
counsel for the petitioners seeks permission to withdraw this
application to put their claim before competent Civil Court by filing
regular suit or availing the remedies by filing application before
concerned permanent Lok Adalat to get the dispute resolved at pre-
litigation stage.
Prayer is granted.
Accordingly, this application stands dismissed as
withdrawn.
Praveen (Akhilesh Chandra, J.)