IN THE HIGH COURT OF JUDICATURE AT PATNA
CR WJC No 703 of 2011
Rajendra Paswan @ Paras Jee @ Abhay Jee @ Uday Jee, son of
Chandradeep Paswan, resident of village - Simarahuan, P S - Goh,
District - Aurangabad - Petitioner
Versus
1 The State of Bihar
2 The Principal Secretary, Home (Police) Department, State of Bihar, Patna
3 The Under Secretary, Department of Home (Police), Patna
4 The District Magistrate, Rohtas at Sasaram
5 The Superintendent of Police, Rohtas at Sasaram
6 The Jail Superintendent, Sasaram, Central Jail, Sasaram- Respondents
-----------
5 19.09.2011 Learned counsel for the petitioner fairly states that in one
regular case, petitioner is on judicial remand.
We are of the view that as petitioner is in custody pursuant
to order of judicial remand, a decision in the present case would only be
academic. Writ of habeas corpus cannot be issued.
In view of the aforesaid, learned counsel for the petitioner
seeks leave to withdraw this application for the present and move a fresh
application, if so advised after he has been granted bail in all other cases.
Leave is granted.
The writ petition stands disposed of as withdrawn.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)