IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35008 of 2011
Jamun Mukhiya & Ors
Versus
The State Of Bihar
----------------------------------
02. 18.10.2011 Heard.
Learned counsel for the petitioner seeks
permission to withdraw this application with respect to
petitioner no. 2 namely Hajari Mukhiya. As submitted,
petitioner no.2 has already been arrested by the police.
Hence, this application becomes infructuous with regard
to petitioner no.2.
Permission is granted.
Accordingly, this application stands disposed
of as having become infructuous with respect to
petitioner no. 2 namely, Hajari Mukhiya.
Rajeev/- ( Akhilesh Chandra, J.)