High Court Patna High Court - Orders

Prem Nandan Sahu &Amp; Ors vs The State Of Bihar &Amp; Anr on 25 October, 2010

Patna High Court – Orders
Prem Nandan Sahu &Amp; Ors vs The State Of Bihar &Amp; Anr on 25 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.13925 of 2009

1.        Prem Nandan Sahu, son of Late Ram Sewak Sahu
2.        Amod Kumar Sahu, wrongly described as Parwendra Sahu
          Son of Sri Jitendra Sahu @ Dr. Jitendra Sahu
3.        Vijay Kumar Jha, son of Muneshwar Jha
          All are resident of village - Sahu Parbatta, P.S. - Sahu Parbatta (Naugachhia)
          District - Bhagalpur.
                                                                           ---------- Petitioners.
                                            Versus
1.        THE STATE OF BIHAR
2.        Shiv Kumar Sahu, son of Late mahavir Prasad Sahu, resident of village - Sahu
          Parbatta, P.S. - Sahu Parbatta(Naugachhia) District - Bhagalpur.
                                                                 ------------ Opposite Parties.
                                             -------

02. 25.10.2010 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

This is an application under Section 482 of the Code

of Criminal Procedure seeking quashing of order dated

25.02.2009 passed by Sub-Divisional Judicial Magistrate,

Naugachia in connection with C-72/02 taking cognizance for the

offences under Sections 342, 323, 504, 182, 211 of the Indian

Penal Code and 25(1-b), 26 of the Arms Act.

After some arguments, learned counsel for the

petitioners seeks permission to withdraw this application with a

liberty to agitate all his points before the trial court 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withdrawn.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.)