IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33656 of 2009
Abhay Kumar Sinha, son of late Kamleshwari
Sahay, resident of B. M. Das Road, Bankipore,
Police Station- Pirbahore, Town and District
Patna, at present Assistant Teacher, Utkramit
Middle School, Bankipore, Machhriama, Block-
Daniawan, Police Station Fatuha, District-
Patna.
... Petitioner.
Versus
1) The State Of Bihar
2) Anil Paswan, son of Gendhari Paswan
3) Renu Devi, wife of Arvind Mahto
Both Serial Nos. 2 and 3 are resident of
village Mahendrapur, Police Station Hatidah,
District- Patna.
.. Opposite Parties.
-----------
3. 09.11.2011 The complainant- petitioner has
preferred this application against the order
dated 5.2.2009 passed by the learned Sessions
Judge, Patna in ABA No. 964 of 2009 by which
the anticipatory bail has been granted to the
accused opposite party nos. 2 and 3 in
Complaint Case No. 406(C) of 2008 under Section
409 I.P.C.
After some argument learned counsel
for the petitioner seeks permission to withdraw
this application to raise his grievance before
the learned Sessions Judge, Patna.
The prayer is allowed.
This petition stands disposed of.
It is made clear that this Court has
not gone into the merit of the case. If any
2
petition is filed by the petitioner before the
learned Sessions Judge, it will be considered
on its own merits.
Kanchan (Amaresh Kumar Lal, J.)