High Court Patna High Court - Orders

Sandeep Kumar @ Bipu vs The State Of Bihar & Anr on 14 September, 2011

Patna High Court – Orders
Sandeep Kumar @ Bipu vs The State Of Bihar & Anr on 14 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.28298 of 2009
                  Sandeep Kumar @ Bipu S/o Samresh Singh, resident of
                  Mohalla-Murlichak, P.S. Hawai Adda, District-Patna.
                                              Versus
                  1. The State Of Bihar
                  2. Ram Gopal Agrawal, S/o Late Rameshwar Lal
                  Agarwal, resident of in the house of Dilip Singh, Mausam
                  Colony, Khajpura, P.S. Rajeev Nagar, District-Patna.
                                       ...........               Opposite Parties.
                                  ----------------------------------

2 14-09-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner seeks withdrawal of this petition on the

ground that charges have already been framed.

In the aforesaid circumstance, this petition is

dismissed as withdrawn.

Let this order be communicated to the court of Addil.

Sessions Judge-VI, Patna in Sessions Trial No. 168 of 2009.

         AKV/-                             (Hemant Kumar Srivastava,J.)