High Court Patna High Court - Orders

Heman Yadav vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Heman Yadav vs The State Of Bihar on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.27621 of 2011
                                       Heman Yadav
                                           Versus
                                   The State Of Bihar
                                          ---------

For the petitioner : Mr. Mrigank Mauli, Adv.
For the State : Mr. Damodar Pd. Tiwary, APP
******

02. 17.08.2011 Heard.

This is an application seeking restoration

of Cr. Misc. No. 12195/2009 dismissed for non-

prosecution vide order dated 27.09.2010 by this

court. The said application was filed seeking

quashing of order dated 09.04.2008 passed by Sub-

Divisional Judicial Magistrate, Jamui in Laxmipur

P.S. Case No. 117/2007 for offences under Section 7

of the Essential Commodities Act.

After some arguments, learned counsel for

the petitioner seeks permission to withdraw this

application with a liberty to agitate all his points

before the court below at an appropriate stage

preferably at the time of hearing on the point of

charge.

Permission is granted.

Accordingly, this application stands

disposed of as withdrawn.

Rajeev/ ( Akhilesh Chandra, J.)