IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39608 of 2010
SHRAWAN KUMAR & ORS
Versus
THE STATE OF BIHAR & ANR
-----------
2/ 1.12.2010 After some arguments and on being pointed out the real
crux of the matter that the trial could be under the summons
proceedings, as set down by the Code of Criminal Procedure and on
that account the petition under section 239 of the Code could not be
maintained, learned counsel for the petitioners seeks permission to
withdraw this application.
This application is dismissed as withdrawn.
The court below, however, is directed to convert the
forum.
Anil/ ( Dharnidhar Jha, J.)