IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24063 of 2011
1. Kanhayee Mahto, son of Ram Sagar Mahto
2. Santosh Mahto, son of Ram Sagar Mahto
Both resident of village - Dighee, P.S. - Hajipur Sadar, District
- Vaishali.
----- Petitioners.
Versus
The State Of Bihar -----Opposite Party
-----------
02. 29.07.2011 The petitioners apprehending their arrest in
connection with Hajipur Town (Industrial) P.S. Case
No. 528/2007 for the offences under Sections
272/273/414/34 of the Indian Penal Code, pending in
the court of Chief Judicial Magistrate, Vaishali at
Hajipur.
Learned counsel for the petitioners seek
permission to withdraw this application with respect
to petitioner no.1 namely, Kanhayee Mahto, as he has
already been arrested by the police. Permission is
granted.
Accordingly, this application stands
dismissed as withdrawn with respect to petitioner no.
1 only.
Rajeev/ ( Akhilesh Chandra, J.)