High Court Patna High Court - Orders

Afsar Alam @ Seikh Afsar Alam vs State Of Bihar on 4 August, 2011

Patna High Court – Orders
Afsar Alam @ Seikh Afsar Alam vs State Of Bihar on 4 August, 2011
                       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miscellaneous case stands dismissed as withdrawn.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.)