High Court Patna High Court - Orders

Rakesh Yadav vs State Of Bihar on 15 October, 2011

Patna High Court – Orders
Rakesh Yadav vs State Of Bihar on 15 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.29603 of 2009
                                       Rakesh Yadav
                                            Versus
                                      State Of Bihar
                                     ----------

02/ 15.10.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Learned counsel for the petitioner seeks permission for

withdrawal of this petition with liberty to him to raise all points at

the time of framing of the charge.

Accordingly, this petition stands dismissed with liberty

to the petitioner to raise his points before the trial court at the

appropriate stage.

Let this order be communicated to the court of the Chief

Judicial Magistrate, Bettiah in Bettiah P.S. Case no. 200/2008.

      shahid                                      (Hemant Kumar Srivastava,J)