High Court Patna High Court - Orders

Sahdeo Paswan vs The State Of Bihar &Amp; Anr. on 23 February, 2011

Patna High Court – Orders
Sahdeo Paswan vs The State Of Bihar &Amp; Anr. on 23 February, 2011
                                    1




       IN THE HIGH COURT OF JUDICATURE AT PATNA

                      Cr.Misc. No.2591 of 2011

       SAHDEO PASWAN S/O BRAHMDEO PASWAN, R/O
       VILLAGE-BALGUDDAR, P.S. LAKHISARAI, DISTT.-
       LAKHISARAI.
                                  --PETITIONER

                               Versus

       THE STATE OF BIHAR                      -OPP.PARTY



2   23.02.2011

Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

This is an application seeking

restoration of Cr.Misc. no. 14272 of 2009

dismissed for non-prosecution vide order dated

25th October, 2010.

The aforesaid application under Section

482 of the Code of Criminal Procedure was

preferred seeking quashing of the entire

proceeding arising out of Lakhisarai P.S. Case no.

153 of 2005, G.R. no.381 of 2005 registered

1
2

under section 7 of the Essential Commodities Act.

After some arguments learned

counsel for the petitioner seeks peremission to

withdraw this application with liberty to agitate

all his points before the trial court at the time of

hearing on the point of charge, if trial is yet to

commence.

Permission is granted.

The application stands disposed of,

with the above liberty.

(Akhilesh Chandra, J.)
AAhmad

2