Patna High Court – Orders
Md.Moinuddin vs The State Of Bihar & Anr on 4 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.269 of 2008
Md.Moinuddin, son of Late Sk.Hasim, resident of village-
Pithana, P.S.-Goradih, District- Bhagalpur
Versus
The State Of Bihar & Anr
-----------
6. 04.07.2011 The first party petitioner has been preferred this
revision application against the order dated 17.07.2007
passed by the learned Executive Magistrate, Sadar,
Bhagalpur in Case No.320 of 2000 by which proceeding
under Section 145 Cr.P.C. has been dropped.
Heard Mr. Shiwesh Chandra Mishra, learned
counsel for the petitioner, Mr. Rajan Kumar Jha, learned
counsel for the opposite parties and learned A.P.P. for the
State.
After some argument, learned counsel for the
petitioner seeks permission to withdraw this application.
The prayer is allowed. This Criminal Revision
Application is dismissed as withdrawn.
V.K.Pandey (Amaresh Kumar Lal, J.)