High Court Patna High Court - Orders

Md. Moinuddin @ Matru vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Md. Moinuddin @ Matru vs The State Of Bihar on 27 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.14281 of 2011
MD. MOINUDDIN @ MATRU, Son of Sohaib, R/O Village Mahammadpur Deopar, P.S. Pusa,
District Samastipur.
                                                                  ........Petitioner
                                       Versus
THE STATE OF BIHAR
                                                              .......Opposite Party
                                      -----------

02/- 27/04/2011 Heard learned counsels representing the parties.

This is an application seeking quashing of order dated

16.01.2010 passed by the Chief Judicial Magistrate, Samastipur in

Tazpur (Pusa) P.S. Case No. 383 of 2008, G.R. No. 2489 of 2008,

taking cognizance for the offence under Sections 341, 323, 435

and 504/34 of the Indian Penal Code.

After some arguments, learned counsel for the

petitioner seeks permission to withdraw this application with a

liberty to agitate all his points before the court below at

appropriate stage preferably at the time of hearing on the point of

charge.

Permission is granted.

Accordingly, the application stands disposed of.

Praveen/-                                                       ( Akhilesh Chandra, J.)