IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15648 of 2009
RAVINDRA KUMAR YADAV, son of Late Bino Yadav @ Bindeshwari Yadav,
residents of village - Govindpur, P.S. - Mahesh Khuth, District -
Khagaria.
------ Petitioner.
Versus
1. THE STATE OF BIHAR
2. Nasib Prasad Yadav, son of Late Bichhu Yadav, resident of
village - Govindpur, P.S. - Mahesh Khuth, district -
khagaria.
----- Opposite Parties.
*****
02. 08.11.2010 Heard learned counsel for the petitioner
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 16.03.2009 passed in
S.C. No. 43 of 2002 by Additional District
Judge, 1st, Khagaria.
After some arguments, learned counsel
for the petitioner seeks permission to withdraw
this application. Permission is granted.
Accordingly, this application stands
dismissed as withdrawn.
Rajeev/ (Akhilesh Chandra, J.)