IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1506 of 2011
RAMBALI MAHTO
Versus
THE STATE OF BIHAR & ANR
02/- 19-01-2011 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State.
This is an application seeking restoration of Cr. Misc.
No. 15102 of 2009 dismissed for non-prosecution vide order dated
29.10.2010.
The said application was filed seeking quashing of order
dated 15.09.2008 passed in Case No. 438 M of 2008 by S.D.O.,
Shekhpura in a proceeding under Section 144 Cr.P.C.
It is submitted that in the said order court below has
raised suspicion against some transactions by way of sale-deeds
which is beyond the ambit of Section 144 Cr.P.C.
After some arguments, learned counsel for the petitioner
and Additional Public Prosecutor, both are in agreement that the
impugned order has already survived its statutory period and lost
all its effect. In view of the above, learned counsel for the
petitioner seeks permission to withdraw this application with a
liberty to agitate his points, if any before the competent court
taking due legal recourses. Permission is granted.
With the above liberty this application stands disposed
of.
Praveen/- (Akhilesh Chandra, J.)