IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26355 of 2011
Rajesh Kumar @ Rajesh Choudhary & Anr
Versus
The State Of Bihar
-----------
2/ 23/11/2011 After some arguments, learned counsel for the
petitioners seeks withdrawal of the petition with a liberty to
raise the points whatever has been raised before this Court at
the present moment, at the appropriate stage of trial.
Conceding with the submission, and further
enabling the petitioner to raise his plea at appropriate stage,
the instant petition is dismissed as withdrawn with the liberty
aforesaid.
(Aditya Kumar Trivedi,J.)
perwez