High Court Patna High Court - Orders

Bhimal Ravidas @ Bimal vs State Of Bihar &Amp; Ors on 16 November, 2010

Patna High Court – Orders
Bhimal Ravidas @ Bimal vs State Of Bihar &Amp; Ors on 16 November, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.16659 of 2009
BHIMAL RAVIDAS @ BIMAL, son of Late Ayodhya Ravidas, resident of
village - Lusitar, Colony No.1, P.S. - Khaira, District - Jamui.
                                                      ------ Petitioner.
                                 Versus
1.   THE STATE OF BIHAR
2.   Ram Ravidas
3.   Karu Ravidas
4.   Gajeshwar Ravidas
     All are sonsof Late Maghu Ravidas
5.   Guddu Ravidas, son of Munshi Ravidas
6.   Bodhan Pandit, son o Late Ganauri Pandit,
     All are residents of village - Lusitar, P.S. - Khaira,
     District - Jamui.
                                                ------ Opposite Parties.
                               -------

02. 16.11.2010 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for

the State.

This is an application under Section 482

of the Code of Criminal Procedure seeking

quashing of order dated 31.03.2009 of Sessions

Trial No. 415 of 2005 passed in Khaira P.S.

Case No. 86 of 2004 by A.D.J., F.T.C. IIIrd,

Jamui for the offences under Sections 147, 148,

149, 341, 324, 325, 307 and Section ¾ of the

Explosive Substance Act.

Learned counsel for the petitioner seeks

permission to withdraw this application.

Permission is granted.

Accordingly, this application stands

dismissed as withdrawn.

Rajeev/ (Akhilesh Chandra, J.)