High Court Patna High Court - Orders

Shashi Kumar Sinha vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Shashi Kumar Sinha vs State Of Bihar on 11 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.13777 of 2009

                  SHASHI KUMAR SINHA, S/O LATE HARIHAR PRASAD,
                  R/O MOHALLA-Q.NO. C-23, POLICE COLONY, ANISABAD,
                  P.S. GARDANIBAGH, DISTRICT-PATNA.
                                                 --PETITIONER
                                     Versus

                  THE STATE OF BIHAR                      --OPP.PARTY

2   11.10.2010

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

15th December, 1997 passed by learned Special Judge, Patna,

in Spl. Complaint No. 14 of 1997 taking cognizance for the

offence under Section 7 of the Essential Commodities Act.

After some arguments learned counsel for the

petitioner seeks permission to withdraw this application to

agitate all his points including the delay caused without any

progress before the court below and orders of this court in

other connected case regarding exemption of P.D.S. dealers in

such type of cases.

Permission is granted.

The application stands disposed of.

    AAhmad/                                       (Akhilesh Chandra, J.)
          2




AAhmad