Patna High Court – Orders
Madhusudan Singh vs The State Of Bihar on 29 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23555 of 2011
Madhusudan Singh
Versus
The State Of Bihar
-----------
02. 29.07.2011 The petitioner apprehends his arrest in
connection with Giriak P.S. Case No. 37/2011 for the
offences under Sections 467/468/469/
471/420/120(B) of the Indian Penal Code and 47(A) of
the Excise Act pending in the court of Chief Judicial
Magistrate, Nalanda at Biharsharif.
Learned counsel for the petitioner seeks
permission to withdraw this application. As
submitted, petitioner has already surrendered in this
case. Permission is granted.
Accordingly, this application stands
dismissed as having become infructuous.
Rajeev/ ( Akhilesh Chandra, J.)