IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9149 of 2011
Rambhaju Sao @ Rambhajju Sao
Versus
The State Of Bihar
-----------
04/ 06.07.2011 Learned counsel for the petitioner seeks permission to
withdraw this criminal miscellaneous case on the ground that
petitioner has already been acquitted. Permission is accorded.
Accordingly, this criminal miscellaneous case stands
dismissed as withdrawn.
Let this order be communicated to the Addl. Sessions Judge
FTC No. III, Jamui in Sessions Trial no. 660A/1999 (arising out of
Khaira P.S. Case no. 24/1996).
shahid (Hemant Kumar Srivastava,J)