High Court Patna High Court - Orders

Hare Ram Singh vs State Of Bihar &Amp; Anr on 4 October, 2010

Patna High Court – Orders
Hare Ram Singh vs State Of Bihar &Amp; Anr on 4 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.13075 of 2009
                                 HARE RAM SINGH
                                        Versus
                              STATE OF BIHAR & ANR
                                         -------

02. 04.10.2010 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

This is an application for quashing of the revisional

order dated 20.01.2009 passed by Sessions Judge,

Samastipur, in C.R. No. 928 of 2001.

After some arguments, learned counsel for the

petitioners seeks permission to withdraw this application with a

liberty to agitate all his points before the trial court preferably at

the time of hearing on the point of charge. Permission is

granted.

Accordingly, this application stands dismissed as

withdrawn. Simultaneously, the court below is directed to

proceed expeditiously with the Complaint Case No. 928/2001.

Rajeev/                                                           (Akhilesh Chandra, J.)