High Court Patna High Court - Orders

Bijay Yadav vs State Of Bihar &Amp; Anr on 8 October, 2010

Patna High Court – Orders
Bijay Yadav vs State Of Bihar &Amp; Anr on 8 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Cr.Misc. No.13512 of 2009

                     BIJAY YADAV, S/O LATE BISHWANATH YADAV, R/O
                     VILLAGE-SHEOPUR DIYAR, BEASI CHOWK, P.S.
                     KOTWALI, DISTRICT-BALIYA (U.P.).
                                                --PETITIONER

                                             Versus

                     1. THE STATE OF BIHAR
                     2. RAM NISHAN SINGH, S/O LATE BISHAMBHAR
                        NATH SINGH, R/O GAYGHAT, P.S. BRAHMPUR,
                        DISTRICT-BUXAR.
                                               --OPP.PARTY

2   08.10.2010

Heard.

After some arguments, learned counsel for the

petitioner seeks permission to withdraw this application with

a liberty to raise all his points before the trial court at the time

of hearing on the point of charge. The court below shall

consider the submissions on its own merit and materials

available and pass appropriate order without being prejudiced

of instant withdrawal.

Permission is accorded.

The application is dismissed as withdrawn with

the above observations and directions.

(Akhilesh Chandra, J.)

AAhmad
2