High Court Patna High Court - Orders

Aish Mohammad @ Aaish Mohammad … vs State Of Bihar &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Aish Mohammad @ Aaish Mohammad … vs State Of Bihar &Amp; Ors on 13 September, 2010

IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30654 of 2004
AISH MOHAMMAD @ AAISH MOHAMMAD & ANR
Versus
STATE OF BIHAR & ORS

08/- 13.09.2010 Heard learned counsel for the petitioners, Additional Public

Prosecutor for the State and Sri Radha Mohan Singh, learned counsel

for the opposite party 2nd set.

This is an application under Section 482 of the Code of

Criminal Procedure seeking quashing of order dated 21.07.2004

passed by learned Additional Sessions Judge, Kishanganj in Criminal

Revision No. 10 of 2004 setting-aside order dated 21.01.2004 passed

by learned Sub-Divisional Magistrate, Kishanganj in Case No. 30 M

of 2004 initiating proceeding under Section 145 of the Code of

Criminal Procdure.

After some arguments and counter arguments, learned

counsel for the petitioners seeks permission to withdraw this

application to put their claim before competent Civil Court by filing

regular suit or availing the remedies by filing application before

concerned permanent Lok Adalat to get the dispute resolved at pre-

litigation stage.

Prayer is granted.

Accordingly, this application stands dismissed as

withdrawn.

Praveen                                                        (Akhilesh Chandra, J.)