IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5720 of 2011
SATTAR KASAI AND ANR.
Versus
THE STATE OF BIHAR
-----------
02. 26.03.2011 Heard learned counsel for the petitioners and
State.
This application has been filed on behalf of the
petitioners in connection with Jhanjharpur P.S. Case No.
53 of 2010 for offences under section 302/34 of the
Indian Penal Code pending in the court of A.C.J.M.
Jhanjharpur, District- Madhubani.
As submitted by learned counsel for the
petitioners that petitioners have already surrendered
before the court below and they are in custody. Hence,
learned counsel for the petitioners seeks permission to
withdraw this application. Permission is granted.
Accordingly, this application stands dismissed
as withdrawn.
(Akhilesh Chandra, J.)
Rajeev/