IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3616 of 2001
MUNNA PANDEY, SON OF VIJAY SHANKAR PANDEY, RESIDENT
OF VILLAGE GHIURIANTHA GTADHI, DISTRICT BUXAR.
... ... PETITIONER.
Versus
THE STATE OF BIHAR ... OPPOSITE PARTY.
----
For the Petitioner : M/S Raj Kumar, Adv.
A.K. Rai, Adv.
For the State : Mrs.Indu Bala Pandey,A.P.P.
———–
4. 7.9.2010. Learned counsel for the petitioner
files supplementary affidavit through which
he has brought on record certified copy of
the order sheet of the court of Shri Chhedi
Ram, Judicial Magistrate, Buxar. It was
submitted by Shri Raj Kumar, learned counsel
appearing on behalf of the petitioner that
earlier he was incorrectly instructed on the
point that co-accused was acquitted. After
perusal of the order sheet, he came to know
that proceeding in respect of co-accused is
still pending. Keep the supplementary
affidavit on record.
However, after some argument, learned
counsel for the petitioner seeks permission
to withdraw this application with liberty to
raise all the points, which have been raised
in the present case or any other point, if
available at appropriate stage i.e. at the
2
stage of trial. Prayer is allowed.
Accordingly, the petition stands
dismissed as withdrawn.
In view of rejection of this
petition, interim order of stay dated
5.2.2002 stands automatically vacated.
Let a copy of this order be sent to
the court below forthwith.
( Rakesh Kumar,J.)
N.H./