IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25991 of 2010
JAI NARAYAN MUKHIYA, Son of Sri Timan Mukhiya, Resident of Village Bathana, P.S.
Banjariya, District East Champaran.
.......Petitioner
Versus
THE STATE OF BIHAR
......Opposite Party
-----------
02. 27.08.2010 Heard learned counsel for the petitioner and Additional
Public Prosecutor for the State.
After some arguments, on basis of deposit of the money
with Mining Department at Motihari and order of learned Sessions
Judge, passed on 22.2.2010 in A.B.P No. 1039 of 2009, in connection
with Muffasil P.S. Case No. 150 of 2009, pending in the Court of
Chief Judicial Magistrate, Motihari, East Champaran, the learned
counsel for the petitioner seeks permission to withdraw this
application with a liberty to surrender before the court below in its
true spirit. Permission is granted.
Accordingly, this application is dismissed as withdrawn.
As prayed, copy of this order be communicated to the
court below, i.e. Chief Judicial Magistrate, Motihari, East Champaran.
Praveen (Akhilesh Chandra,J.)