IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.49020 of 2008
======================================================
1. Randhir Singh
2. Dilip Singh
Both sons of Sri Surendra Singh, resident of Village- Ferusa, P.S.
Garkha, Dist.- Saran
…. …. Petitioners
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : Mr. Suresh Prasad Singh, Adv. with
Mr. Vitesh Kumar Singh, Adv.
For the Opposite Party/s : Mr. Satyendra Prasad, A.P. P.
======================================================
2 18-08-2011 Mr. Suresh Prasad Singh, learned counsel appearing on
behalf of the petitioners, submits that during the pendency of the
present application, the trial pending against the petitioners has
been concluded and they have been acquitted by the learned trial
court. Therefore, he seeks permission to withdraw this application.
Permission is accorded.
The application stands dismissed as withdrawn.
(Birendra Prasad Verma, J)
B Tiwary/-