Patna High Court – Orders
Bishwanath Panjiyara &Amp; Ors vs The State Of Bihar &Amp; Anr on 22 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17238 of 2009
1. BISHWANATH PANJIYARA
2. SATNARAYAN PANJIYARA
BOTH S/O LATE RAMDHANI PANJIYARA.
3. BHAIRAV PANJIYARA
4. HUBESHWAR PANJIYARA
BOTH S/O LATE MITHU PANJIYARA
5. SANJAY PANJIYARA S/O HUBESHWAR PANJIYARA
6. PRADEEP PANJIYARA S/O RABINDRA PANJIYARA.
7. LALJEET PANJIYARA S/O AKLU PANJIYARA.
8. BIJAY PANJIYARA S/O BHAIRAV PANJIYARA.
9. RAHINDRA PANJIYARA S/O LATE RAMDHANI
PANJIYARA
10.ARJUN PANJIYARA S/O LATE RAMDHANI PANJIYARA
11.RAJESH PANJIYARA S/O BISHWANATH PANJIYARA
ALL R/O VILLAGE DOMARANI, P.S. KATORIYA,
DISTRICT-BANKA.
--PETITIONERS
Versus
1. THE STATE OF BIHAR
2. GOVIND PANJIYARA S/O BUTU PANJIYARA,
R/O VILLAGE-DOMSARANI, P.S. KATORIYA,
DISTRICT-BANKA.
--OPP.PARTY
For the Petitioner : Mr. Rakesh Kr. Sinha
For the State : Mr. Amarendra Prasad,
2 22.11.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
This application is for quashing of order dated
25-10-2010 passed by the Chief Judicial Magistrate, Banka,
in Katoriya P.S. Case no. 131 of 2008.
After some arguments learned counsel for the
petitioners seeks permission to withdraw this application with
2
liberty to agitate all his points before the trial court at
appropriate stage preferably at the time of hearing on the
point of charge , if the trial is yet to commence.
Permission is granted.
This application is, accordingly, disposed of
with the above liberty.
(Akhilesh Chandra, J.)
AAhmad