IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14081 of 2009
1. GAYATRI DEVI, wife of Badri Prasad,
2. Sanjay Kumar alias Sanjay Kumar Gupta, son of Badri Prasad
Both residents of Bhabua, Ward No. 04, P.S. - Bhabua, District - Kaimur at
Bhabua.
-------- Petitioners.
Versus
THE STATE OF BIHAR
---------- Opposite Party.
****
For the petitioners : Mr. Girish Chandra Sharma, Adv.
For the State : Mr. Amrendra Prasad, APP
****
02. 26.10.2010 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
This is an application under Section 482 of the Code
of Criminal Procedure seeking quashing of order dated
26.02.2009 passed by F.T.C. I, Kaimur at Bhabua, in Sessions
Tr. No. 57 of 2008/23 of 2008, arising out of Bhabua P.S. Case
No. 188/1997 dated 02.09.1997 under Sections 498A, 304B,
201, 120B read with Section 34 of the Indian Penal Code.
After some arguments, learned counsel for the
petitioners seeks permission to withdraw this application with a
liberty to get the trial before the court below expedited and
extend full co-operation. Accordingly, this application stands
disposed of as withdrawn.
Simultaneously, court below is directed to proceed
expeditiously and preferably conclude the trial within six months
on communication of this order.
Rajeev/ (Akhilesh Chandra, J.)