IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24443 of 2011
Chandrashekhar Kumar, Son of Late Brahmdeo Prasad Yadav at present
residing of village-Dinapatti, Parriya, P.S. and District-Madhepura and
permanent resident of Village-Paharpur, P.S.-Simri Bakhtiarpur, District-
Saharsa. .........Petitioner.
Versus
1. The State of Bihar.
2. Naliniwala, wife of Shri Pravin Kumar, Input, Supervisor, JilaGavya
Vikas Padadhikari office, Madhepura, at present residing at C/o Dinesh
Pd. Mandal, Ward No. -15, Jaypalpatti, P.S. & District-Madheprua.
..............Opp. Parties.
-----------
2. 25.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner has come against order dated 11.1.2011
whereby the petitioner and others have been summoned to appear
before the court, in which cognizance has been taken for the
offence under Sections 498 (A), 406, 307 & 120 (B) of the Indian
Penal Code.
After some argument, learned counsel for the petitioner
seeks permission to withdraw this application in order to raise all
issues at the time of framing of charge.
In that view of the matter, this application is dismissed as
withdrawn.
Sanjeet/ (Ashwani Kumar Singh, J.)