High Court Patna High Court - Orders

Lalu Rai &Amp; Ors vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Lalu Rai &Amp; Ors vs State Of Bihar on 4 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Cr.Misc. No.39322 of 2010

                                       LALU RAI & ORS
                                           Versus
                                       STATE OF BIHAR


3   04.11.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Learned counsel for the petitioners seeks

permission to withdraw this application on behalf of

petitioner no.1, Lalu Rai son of late Jagan Rai, as the

petitioner no.1 has been apprehended in Maniyari P.S. Case

no. 53 of 2010 and this application on his behalf has become

infructuous.

Permission is granted.

The application on behalf of petitioner no.1 is

dismissed as withdrawn as having become infructuous.

The application on behalf of other petitioners

will come on usual course.

(Akhilesh Chandra, J.)

AAhmad