Patna High Court – Orders
Prakash Kumar Sao @ Chhotu vs The State Of Bihar on 16 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18382 of 2011
Prakash Kumar Sao @ Chhotu
Versus
The State Of Bihar
----------
05. 16.08.2011 Heard.
The petitioner apprehends his arrest in
connection with Paliganj P.S. Case No. 01/2010 for the
offences under Section 414 of the Indian Penal Code,
pending in the court of Chief Judicial Magistrate,
Aurangabad.
Learned counsel for the petitioner seeks
permission to withdraw this application. As submitted,
petitioner has already surrendered before the court
below. Hence, this application becomes infructuous.
Permission is granted.
Accordingly, this application stands disposed
of as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)