IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39322 of 2010
LALU RAI & ORS
Versus
STATE OF BIHAR
3 04.11.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Learned counsel for the petitioners seeks
permission to withdraw this application on behalf of
petitioner no.1, Lalu Rai son of late Jagan Rai, as the
petitioner no.1 has been apprehended in Maniyari P.S. Case
no. 53 of 2010 and this application on his behalf has become
infructuous.
Permission is granted.
The application on behalf of petitioner no.1 is
dismissed as withdrawn as having become infructuous.
The application on behalf of other petitioners
will come on usual course.
(Akhilesh Chandra, J.)
AAhmad