High Court Patna High Court - Orders

Chhote Singh &Amp; Ors vs State Of Bihar on 2 February, 2011

Patna High Court – Orders
Chhote Singh &Amp; Ors vs State Of Bihar on 2 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36161 of 2010
                1. CHHOTE SINGH
                2. ANUP SINGH @ ANUJ SINGH
                3. SURENDRA SINGH
                4. AJAY SINGH
                5. CHANDRADEO SINGH @ CHANDRADEO PRASAD SINGH
                @ CHANDU SINGH
                              ----------------------------- PETITIONERS
                                             Versus
                                   STATE OF BIHAR
                                          -----------

2 2.2.2011 Learned counsel for the petitioners

submits that above named petitioner no.1 has

been arrested by the Police, as such, he wants

to withdraw this application as against

petitioner no.1.

Accordingly, this application is

dismissed as withdrawn as against petitioner

no.1.

For petitioner nos.2 to 5, put up this

case for admission.

In the meantime, no coercive step shall

be taken against the petitioner nos.2 to 5 in

connection with Complaint Case No. 32© of 09

pending in the court of Sri Ajay Kumar, Judicial

Magistrate, 1st Class, Biharsharif, Nalanda.

Let this order be communicated to the

court below through fax at the cost of the

petitioners.

AI                                                        ( Mandhata Singh, J.)