IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27406 of 2009
Pawan Kanskar @ Pawan Kumar Sah, S/O-Anant Sah, Resident of Muhalla-
Bengala Garh, P.S.-L.N.M.U. District-Darbhanga ........Petitioner
Versus
The State Of Bihar ........ Opposite Party.
-----------
02 29.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
After some argument, learned counsel for the petitioner
seeks withdrawal of this petition with liberty to raise his plea at the
time of framing of the charge.
Permission is accorded and, accordingly, this petition
stands dismissed as withdrawn.
However, petitioner may raise his plea at the time of
framing of the charge.
SHAHZAD ( Hemant Kumar Srivastava, J.)