IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.40675 of 2008
Ganesh Prasad , son of Late Baidnath Prasad, resident of
Mohalla- Nauki Bazar, Police Station-Bagaha, District-
West Champaran.......................................Petitioner.
Versus
The State Of Bihar ..............................Opposite Party.
----------------------------------
For the Petitioner : M/s. R.S. Sahay and Vijay Kumar
Singh, Advocates.
For the State : Mr. Jharkhandi Upadhyay, A.P.P.
———————————-
4. 18.8.2011. This application under Section 482 of the Code of
Criminal Procedure has been filed on behalf of the petitioner
for quashing the order dated 20.9.2006 passed by Shri J.P.
Singh, Judicial Magistrate, Ist Class, Bagaha, District-West
Champaran in Trial No.1873 of 2006, arising out of
Complaint Case No.C-181 of 2006, whereby the learned
Magistrate has taken cognizance against the petitioner and
the co-accused, Baidnath Prasad of the offence under Section
380 of the Indian Penal Code.
After some argument, learned counsel for the
petitioner prays for permission to withdraw this application
to raise all the issues, raised herein, at the appropriate stage
during the course of the trial.
2
Permission is accorded.
This application is dismissed as withdrawn with the
aforesaid liberty granted to the petitioner.
(Rajendra Kumar Mishra, J)
P.S.