IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20015 of 2011
Bhopal Mahto @ Bhupal Mahto, Son of Jamindar Mahto, resident of
Village Bakiya Badi Tola, P.S. Barari, District Katihar.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
04/- 26.09.2011 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State, who is armed with carbon copy of the
case diary.
Learned counsel for the petitioner seeks permission to
withdraw this application as petitioner has been arrested by the police.
Permission is granted.
Accordingly, this application in connection with
Kahalgaon P.S. Case No. 541 of 2009, pending in the court of Chief
Judicial Magistrate, Bhagalpur stands disposed of as withdrawn as
having become infructuous.
Praveen/- ( Akhilesh Chandra, J.)