IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13512 of 2009
BIJAY YADAV, S/O LATE BISHWANATH YADAV, R/O
VILLAGE-SHEOPUR DIYAR, BEASI CHOWK, P.S.
KOTWALI, DISTRICT-BALIYA (U.P.).
--PETITIONER
Versus
1. THE STATE OF BIHAR
2. RAM NISHAN SINGH, S/O LATE BISHAMBHAR
NATH SINGH, R/O GAYGHAT, P.S. BRAHMPUR,
DISTRICT-BUXAR.
--OPP.PARTY
2 08.10.2010
Heard.
After some arguments, learned counsel for the
petitioner seeks permission to withdraw this application with
a liberty to raise all his points before the trial court at the time
of hearing on the point of charge. The court below shall
consider the submissions on its own merit and materials
available and pass appropriate order without being prejudiced
of instant withdrawal.
Permission is accorded.
The application is dismissed as withdrawn with
the above observations and directions.
(Akhilesh Chandra, J.)
AAhmad
2