High Court Patna High Court - Orders

Shrawan Kumar &Amp; Ors vs The State Of Bihar &Amp; Anr on 1 December, 2010

Patna High Court – Orders
Shrawan Kumar &Amp; Ors vs The State Of Bihar &Amp; Anr on 1 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.39608 of 2010
                             SHRAWAN KUMAR & ORS
                                          Versus
                           THE STATE OF BIHAR & ANR
                                        -----------

2/ 1.12.2010 After some arguments and on being pointed out the real

crux of the matter that the trial could be under the summons

proceedings, as set down by the Code of Criminal Procedure and on

that account the petition under section 239 of the Code could not be

maintained, learned counsel for the petitioners seeks permission to

withdraw this application.

This application is dismissed as withdrawn.

The court below, however, is directed to convert the

forum.

      Anil/                                     ( Dharnidhar Jha, J.)