IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13431 of 2009
VIJAY PANDEY
Versus
STATE OF BIHAR & ANR
-----------
2 6.10.2010 Heard learned counsel for the petitioner as well as
Additional P.P. for the State.
This is an application under section 482 of Cr.P.C.
seeking quashing of the F.I.R. of Gopalpur, Ramkrishna
Nagar P.S. Case No.69/07 dated 27.12.2007 under sections
467,468,469,420 and 414 of I.P.C.
After some argument learned counsel for the
petitioner seeks permission to withdraw this application with
liberty to agitate of his points including his claim with respect
to the properties and its release in his favour after verification
on the basis of police report before trial court at appropriate
stage preferably at the stage of hearing on the point of charge.
In view of the above, let this application be
disposed of with the above observations and liberty.
Anilkr.sinha (Akhilesh Chandra,J.)