High Court Patna High Court - Orders

Sibtain Hasnain vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Sibtain Hasnain vs State Of Bihar on 19 November, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17057 of 2009

SIBTAIN HASNAIN, Son of Md. Hasnain, Resident of Sultanganj, P.S. Sultanganj, District
Patna-6.

……….Petitioner
Versus
THE STATE OF BIHAR
……..Opposite Party

02/- 19-11-2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

This is an application under Section 482 of the Code of

Criminal Procedure seeking quashing of order dated 23.12.2008

passed by Additional Chief Judicial Magistrate, Patna City in

Sultanganj P.S. Case No. 222 of 2008 taking cognizance for the

offences under Sections 467, 468, 471, 472, 419, 420, 120(B) of the

Indian Penal Code and 51/52(A)/68A/63 of the Copy Right Act.

After some arguments, learned counsel for the petitioner

seeks permission to withdraw this application with a liberty to agitate

all his points before the trial court at appropriate state preferably at the

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

Accordingly, this application stands disposed of as

withdrawn.

Praveen                                                           (Akhilesh Chandra, J.)