Patna High Court – Orders
Md.Guddu @ Md.Gulam Mustafa vs State Of Bihar on 8 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29675 of 2009
Md.Guddu @ Md.Gulam Mustafa
Versus
State Of Bihar
-------
For the petitioner: Mr S.M.Shabbir Alam, Advocate
For the State: Dr. Indu Kumar, Shrivastav, A.P.P.
———-
02/ 08.11.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
It is pointed out by learned counsel for the petitioner that
charges have already been framed. So, this petition has become
infructous.
Accordingly, learned counsel for the petitioner is
permitted to withdraw this petition and this petition stands
dismissed as withdrawn.
Let this order be communicated to the court of the Addl.
Sessions Judge FTC No. I, Begusarai in Sessions Case no.
126/2009 arising out of Kajraili P.S. Case no. 14/2008.
shahid (Hemant Kumar Srivastava,J)