High Court Patna High Court - Orders

Vikas Kumar vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Vikas Kumar vs The State Of Bihar on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.27770 of 2011
                                    Vikas Kumar
                                       Versus
                                 The State Of Bihar
                                        -------

02. 17.08.2011 Heard.

This is an application seeking restoration

of Cr. Misc. No. 17483/2009 dismissed for non-

prosecution vide order dated 23.11.2010 by this

court. The said application was filed seeking

quashing of order dated 05.03.2009 passed by

Additional Chief Judicial Magistrate, Nawada, in

Nawada Town P.S. Case No. 313/2007, T.R. No.

2/2008 for offences under Sections 419/420/482/

483 of the Indian Penal Code and Section 63 of the

Copyright 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 court below at an appropriate stage

preferably at the time of hearing on the point of

charge.

Permission is granted.

Accordingly, this application stands

disposed of as withdrawn.

Rajeev/ ( Akhilesh Chandra, J.)