High Court Patna High Court - Orders

Nagendra Jha @ Nago Jha vs The State Of Bihar on 27 September, 2010

Patna High Court – Orders
Nagendra Jha @ Nago Jha vs The State Of Bihar on 27 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12257 of 2009
                            NAGENDRA JHA @ NAGO JHA .
                                           Versus
                                THE STATE OF BIHAR .
                                         -----------

2. 27.09.2010 Heard the learned counsel for the petitioner

and the State.

During course of some arguments, it is

pointed out that trial has already commenced and one

or two witnesses have been examined.

Considering the facts and circumstances

and certain averments made in the impugned order,

learned counsel for the petitioner seeks permission to

withdraw this application with a liberty to agitate his

points before the trial Court at appropriate stage and

Court below shall without being prejudiced of instant

withdrawal consider the points and pass reasonable

order. Prayer is allowed.

Accordingly, this application stands

dismissed as withdrawn. The learned trial court is

further directed to proceed expeditiously to dispose of

the case.

     Vikash                                   ( Akhilesh Chandra, J.)