High Court Patna High Court - Orders

Bal Krishna Prasad vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Bal Krishna Prasad vs The State Of Bihar on 4 April, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.15721 of 2009

                    =============================================
                                 Bal Krishna Prasad - Petitioner(s)
                                       Versus
                                 The State of Bihar - Opposite Party(s)

                    =============================================
                    Appearance:
                           For the Petitioner     : Mr. Satish Chandra
                           For the Opposite Party: Mr. Vinay Kirti Singh

                    =============================================
                    CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                            HONOURABLE MR. JUSTICE JYOTI SARAN
                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

07. 04.04.2011 This application under Section 482

Cr.P.C. has been filed by the accused in Malsalami

P.S. Case No. 119 of 2008 (arising from G.R. No. 1421

of 2008) pending before the Judicial Magistrate, Patna

City to quash the charge framed against him on 17th

March 2009.

Pursuant to the reference dated 22nd

December 2010 made by the learned Single Judge

(Hon’ble Mr. Justice Gopal Prasad), the matter is

notified before us.

Learned Advocate Mr. Satish Chandra

has appeared for the petitioner-accused. He states

that the petitioner shall approach the Judicial

Magistrate for compounding of the offence, under

Section 152(2) of the Electricity Act, 2003.
2

He, therefore, seeks leave to withdraw

this application.

Leave is granted.

Application is disposed of as withdrawn.

(R.M. Doshit, CJ.)

(Jyoti Saran, J.)
S.Sb/-