IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13925 of 2009
1. Prem Nandan Sahu, son of Late Ram Sewak Sahu
2. Amod Kumar Sahu, wrongly described as Parwendra Sahu
Son of Sri Jitendra Sahu @ Dr. Jitendra Sahu
3. Vijay Kumar Jha, son of Muneshwar Jha
All are resident of village - Sahu Parbatta, P.S. - Sahu Parbatta (Naugachhia)
District - Bhagalpur.
---------- Petitioners.
Versus
1. THE STATE OF BIHAR
2. Shiv Kumar Sahu, son of Late mahavir Prasad Sahu, resident of village - Sahu
Parbatta, P.S. - Sahu Parbatta(Naugachhia) District - Bhagalpur.
------------ Opposite Parties.
-------
02. 25.10.2010 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
This is an application under Section 482 of the Code
of Criminal Procedure seeking quashing of order dated
25.02.2009 passed by Sub-Divisional Judicial Magistrate,
Naugachia in connection with C-72/02 taking cognizance for the
offences under Sections 342, 323, 504, 182, 211 of the Indian
Penal Code and 25(1-b), 26 of the Arms 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 trial court 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withdrawn.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.)