Patna High Court – Orders
Bhanu Pratap Singh vs State Of Bihar &Amp; Anr on 18 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15640 of 2005
BHANU PRATAP SINGH
Versus
STATE OF BIHAR & ANR
8 18.08.2010
Heard Mr. Subodh Kumar Jha, learned counsel
for the petitioner and Sri Damodar Prasad Tiwary, learned
Additional Public Prosecutor for the State.
This application was heard earlier and the
judgment was reserved but before it could be delivered, on
the prayer of the petitioner, it is listed today and learned
counsel for the petitioner, anticipating probability of amicable
settlement between the parties, seeks permission to withdraw
the case with a liberty to agitate all his points before the trial
court at the appropriate stage.
Permission is granted.
The application is dismissed as withdrawn.
(Akhilesh Chandra, J.)
AAhmad