IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28016 of 2009
Afsar Alam @ Seikh Afsar Alam, S/O-Israfil Alam, R/O-Village-Rangra,
P.S.-Gopalpur, District-Bhagalpur ..........Petitioner
Versus
1. The State of Bihar ..........Opposite Party
-----------
02 04.08.2011 It is pointed out by learned counsel for the petitioner
that petitioner has already been acquitted in Gopalpur (Rangra) P.S.
Case No. 163 of 2007 and accordingly, he sought permission to
withdraw this criminal miscellaneous case.
Permission is accorded and accordingly, this criminal
miscellaneous case stands dismissed as withdrawn.
Let this order be communicated to the court of Sub
Divisional Judicial Magistrate, Naugachia in connection with above
stated Gopalpur (Rangra) P.S. Case No. 163 of 2007.
SHAHZAD ( Hemant Kumar Srivastava, J.)