IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3173 of 2011
ARVIND KUMAR @ ARVIND KUMAR CHOUDHARY
Versus
THE STATE OF BIHAR THROUGH THE
-----------
2. 28.01.2011. Heard Sri Kanhaiya Prasad Singh,
learned senior counsel appearing for the
petitioner and Sri Ramakant Sharma, learned
senior counsel appearing for the vigilance
department.
After some arguments, the learned
senior counsel appearing for the petitioner
wanted to withdraw the petition because he
wants to raise the issue of no offence being
made out on facts of the case before the
original court of jurisdiction. This court
recommends to the court which is ultimately
called upon to pass an order of cognizance
and summoning on submission of the
chargesheet, to allow the participation of
the petitioner and address the court as to
whether any offence was made out on the facts
of the case and then proceed to pass an order
as per the material placed before it.
The petition is dismissed as
withdrawn.
B.Kr. ( Dharnidhar Jha,J.)