High Court Patna High Court - Orders

Ayub Khan vs The State Of Bihar on 30 September, 2010

Patna High Court – Orders
Ayub Khan vs The State Of Bihar on 30 September, 2010

IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12464 of 2009

AYUB KHAN, Son of Kamrul Haque, R/O Village Gyaspur, P.S. Siswan, District Siwan.

………Petitioner
Versus
THE STATE OF BIHAR
……Opposite Party

03/- 30-09-2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

This is an application under Section 482 of the

Code of Criminal Procedure seeking quashing of order

dated 5.1.2009 passed by Chief Judicial Magistrate, Siwan

in Pachrukhi P.S. Case No. 99 of 2004 taking cognizance

for the offences under Sections 302, 307, 326, 353, 414/34

of the Indian Penal Code and 25(1-B) A, 26/27 of the Arms

Act.

Initially, main contention of the learned counsel for

the petitioner was that petitioner was neither named in the

case nor there is any possibility of involvement of any

person other than named and there is also no material

against petitioner brought during investigation.

However, taking into consideration that case

before the court below is ready for hearing on the point of

charge, learned counsel for the petitioner seeks permission

to withdraw this application with a liberty to agitate all his
-2-

points before the trial court, who shall consider the materials

and pass appropriate order in accordance with law.

Permission is granted.

Accordingly, this application stands dismissed as

withdrawn.

Praveen                                     (Akhilesh Chandra, J.)