IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.56220 of 2007
DR.(PROF)MD.TAUHEED ALAM SON OF LATE MD. SIDDIQUE,
RESIDENT OF MOHALLA JAKARIA COLONY, SATPURA, P.S.
KAZI MOHAMMADPUR, DISTRICT MUZAFFARPUR.
Versus
THE STATE OF BIHAR
-----------
8. 22.11.2010. After some argument, learned counsel
for the petitioner Shri Manish Kumar, in
presence of Shri S. Dayal, learned Additional
Public Prosecutor for the State, seeks
permission to withdraw this application with
liberty to raise all the pleas, which has
been taken in the present petition or any
other point at appropriate stage. Prayer is
allowed.
Accordingly, this petition is
dismissed as withdrawn.
It is made clear that the learned
court below may not be prejudiced by the
order passed by this Court and may pass
appropriate order in accordance with law, if
at appropriate stage, such petition is filed.
Accordingly, the petition stands
rejected.
In view of rejection of this
petition, interim order of stay dated
1.4.2010 stands automatically vacated.
2
Let a copy of this order be sent to
the court below forthwith.
( Rakesh Kumar,J.)
N.H./