IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21141 of 2011
Pannu Choudhary @ Sujit Kumar @ Fanna Choudhary
Versus
The State Of Bihar
-----------
02. 04.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
After some argument, learned counsel for
the petitioner seeks permission to withdraw this
application with a liberty to avail the observations
made by learned Sessions Judge in his order dated
27.05.2011 passed in A.B.A. No. 382/2011 in
connection with Fulwaria P.S. Case No. 49/2010
pending in the court of Chief Judicial Magistrate,
Begusarai. Permission is granted.
With the above liberty, this application
stands disposed of as withdrawn.
Let a copy of this order be communicated to
the court below through Fax at the cost of the
petitioner.
Rajeev/ ( Akhilesh Chandra, J.)