IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23150 of 2011
Suresh Singh & Ors.
Versus
The State Of Bihar
-----------
02/- 19/07/2011 Heard.
Learned counsel for the petitioners seeks permission to
withdraw this application with respect to petitioner no. 1, namely,
Suresh Singh as he has already been arrested by the police.
Hence, this application becomes infructous with respect
to petitioner no. 1, namely, Suresh Singh, in connection with Fatehpur
P.S. Case No. 80 of 2011, pending in the court of Chief Judicial
Magistrate, Gaya.
Accordingly, this application stands dismissed as
withdrawn with respect to petitioner no. 1.
Praveen/- ( Akhilesh Chandra, J.)