IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23325 of 2011
1.Ram Prasad Sao, Son of Late Bhikshan Sao.
2.Ranjeet Sao, Son of Sri Ramdas Sao.
Both resident of Village Pawai, P.S. Aurangabad (T), District Aurangabad.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 04/08/2011 Heard learned counsel representing the parties.
Petitioners apprehend their arrest in connection with
Aurangabad (T) P.S. Case No. 0011 of 2011 for the offences
punishable under Sections 448, 441, 323, 397 and 34 of the Indian
Penal Code, pending in the court of Chief Judicial Magistrate,
Aurangabad.
Learned counsel for the petitioners seeks permission to
withdraw this application.
Permission is granted.
Accordingly, this application stands dismissed as
withdrawn.
Praveen/- ( Akhilesh Chandra, J.)