High Court Patna High Court - Orders

Md. Imam & Ors. vs The State Of Bihar & Anr on 3 August, 2011

Patna High Court – Orders
Md. Imam & Ors. vs The State Of Bihar & Anr on 3 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.25321 of 2011
                  1. Md. Imam, son of Md. Hajrat
                  2. Md. Hajrat, son of Late Md. Anesh
                  3. Zarina Khatoon, wife of Md. Hajrat
                  4. Lokman @ Mantu, son of Md. Hajrat
                  5. Md. Fakir, son of Md. Hajrat
                     All resident of village Tirhut Bhitta (Chatar), P.S.
                     /District - Araria.
                                                             ------ Petitioners.
                                          Versus
               1.     The State of Bihar
               2.     Bibi Faroja Khatoon, wife of Md. Imam, D/o - Late
                      Md. Mohseen, resident of village - Belwa (Mali Tola),
                      P.S. Amdabad, District - Katihar.
                                                   -------- Opposite Parties.
                                           -------

02. 03.08.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the

State.

This is an application seeking restoration

of Cr. Misc. No. 15983/2009 (Quashing) dismissed

for default vide order dated 09.11.2010 by this

court. The above case under Section 482 of the Code

of Criminal Procedure was filed seeking quashing of

order dated 25.04.2008 passed by S.D.J.M., Katihar,

in C.A. Case No. 370/2008 under Section 498(A) of

the Indian Penal Code and 4 of the Dowry

Prohibition Act.

After some arguments, learned counsel for

the petitioners seeks permission to withdraw this

application with a liberty to agitate all his points

before the court below at appropriate stage
2

preferably at the time of hearing on the point of

charge.

Permission is granted.

Accordingly, this application stands

disposed of as withdrawn.

Rajeev/ ( Akhilesh Chandra, J.)