IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6944 of 2011
1.Fakrul Hoda @ Md. Fakrul Hoda, Son of Ainul Haque.
2.Md. Isruddin, Son of Bajuddin.
3.Md. Kalim.
4.Md. Asdullah
Both Sons of Late Nazir
5.Md. Jasim
6.Md. Shamim
Both Sons of Md. Muslim
All resident of Village Bhelahi, P.S. Mahishi (Jalai), District Saharsa.
.......Petitioners
Versus
The State Of Bihar
........Opposite Party
-----------
04/- 26/07/2011 Heard learned counsel for the petitioners and Mrs.
Madhuri Lata learned Additional Public Prosecutor for the State, who
is armed with carbon copy of the case diary up to paragraph nos. 30
dated 28.02.2011.
Petitioners apprehend his arrest in connection with
Mahishi P.S. Case No. 110 of 2010 for the offences punishable under
Section 384/34 of the Indian Penal Code, pending in the court of Chief
Judicial Magistrate, Saharsa.
During course of argument, it is pointed out by the
learned Additional Public Prosecutor on perusal of the case diary that
police has already submitted final form.
In view of the above, in absence of anything otherwise,
this application has become infructuous. Accordingly, the same
stands disposed of.
Praveen/- ( Akhilesh Chandra, J.)