IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36161 of 2010
1. CHHOTE SINGH
2. ANUP SINGH @ ANUJ SINGH
3. SURENDRA SINGH
4. AJAY SINGH
5. CHANDRADEO SINGH @ CHANDRADEO PRASAD SINGH
@ CHANDU SINGH
----------------------------- PETITIONERS
Versus
STATE OF BIHAR
-----------
2 2.2.2011 Learned counsel for the petitioners
submits that above named petitioner no.1 has
been arrested by the Police, as such, he wants
to withdraw this application as against
petitioner no.1.
Accordingly, this application is
dismissed as withdrawn as against petitioner
no.1.
For petitioner nos.2 to 5, put up this
case for admission.
In the meantime, no coercive step shall
be taken against the petitioner nos.2 to 5 in
connection with Complaint Case No. 32© of 09
pending in the court of Sri Ajay Kumar, Judicial
Magistrate, 1st Class, Biharsharif, Nalanda.
Let this order be communicated to the
court below through fax at the cost of the
petitioners.
AI ( Mandhata Singh, J.)