Patna High Court – Orders
Sudish Rai vs State Of Bihar on 23 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.49244 of 2008
SUDISH RAI, SON OF LATE SAHEB RAI,
RESIDENT OF VILLAGE-AWARI, POLICE
STATION- MARHAUARA, DISTRICT-SARAN AT
CHAPRA. .....PETITIONER.
VERSUS
THE STATE OF BIHAR. .....OPPOSITE PARTY.
For the Petitioner: Mr. Ashutosh Kumar with
Mr. Ganesh Prasad Singh with
Mr. N. Jha, Advocates.
For the State : Mr. Dashrath Mehta, A.P.P.
--------------------------
02. 23.08.2011 After having heard the parties for some time,
Mr. Ashutosh Kumar, learned counsel appearing on behalf
of the petitioner seeks permission to withdraw this
application with a liberty to raise all the issues, which
have been raised in the present proceeding at the stage of
framing of charge against the petitioner.
Permission is accorded.
The application stands dismissed as withdrawn
with liberty aforesaid.
Devendra. (Birendra Prasad Verma, J.)