IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17683 of 2008
ANIS ANSARI
Versus
STATE OF BIHAR & ANR
-----------
2/ 11.04.2011 . Heard learned counsel for the petitioner and
for the State.
Mr. Shastri Shekhar Tiwary, learned counsel for
the petitioner submits that during the pendency of this
application the charges have been framed and if needed it
will be open to the petitioner to raise all his rights and
contentions available to him under the law at the
appropriate stage in the trial itself.
In view of the above, this application stands
disposed of.
Bhardwaj/- ( Shailesh Kumar Sinha,J.)