High Court Patna High Court - Orders

Birju Sharma &Amp; Anr vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Birju Sharma &Amp; Anr vs State Of Bihar on 27 October, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.29435 of 2010
                           BIRJU SHARMA & ANR
                                  Versus
                             STATE OF BIHAR
                                 -------

02. 27.10.2010 Heard learned counsel for the

petitioners and learned Additional Public

Prosecutor for the State.

Petitioners are named accused in

connection with Maniyari P.S. Case No. 24 of

2010 for offences under Sections 366, 366A and

120B of the Indian Penal Code pending in the

court of Sub-Divisional Judicial Magistrate,

West, Muzaffarpur.

As submitted by learned counsel for the

petitioners that petitioner no.1 namely, Birju

Sharma, has been arrested by the police. Hence,

this application has become infructuous with

respect to petitioner no.1 namely, Birju

Sharma.

Accordingly, this application stands

dismissed as having been infructuous with

respect to petitioner no.1.

Rajeev/ (Akhilesh Chandra, J.)