IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29435 of 2010
BIRJU SHARMA & ANR
Versus
STATE OF BIHAR
-------
02. 27.10.2010 Heard learned counsel for the
petitioners and learned Additional Public
Prosecutor for the State.
Petitioners are named accused in
connection with Maniyari P.S. Case No. 24 of
2010 for offences under Sections 366, 366A and
120B of the Indian Penal Code pending in the
court of Sub-Divisional Judicial Magistrate,
West, Muzaffarpur.
As submitted by learned counsel for the
petitioners that petitioner no.1 namely, Birju
Sharma, has been arrested by the police. Hence,
this application has become infructuous with
respect to petitioner no.1 namely, Birju
Sharma.
Accordingly, this application stands
dismissed as having been infructuous with
respect to petitioner no.1.
Rajeev/ (Akhilesh Chandra, J.)