IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12038 of 2009
RAJENDRA SINGH @ RAJINDER SINGH & ORS
Versus
STATE OF BIHAR
-------
For the petitioners : Mr. Virendra Kuar, Adv.
Mr. Deepak Kumar Singh, Adv.
For the State : Mr. Damodar Pd. Tiwary, APP.
02. 27.09.2010 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
This is an application under section 482 of the
Criminal Procedure Code seeking quashing of the order dated
30.1.2009 passed by Vth Additional Sessions Judge, Motihari,
in Sessions Trial No. 869/2005.
Learned counsel for the petitioners seeks permission
to withdraw this application as it has become infructuous.
Permission is granted.
Accordingly, this application stands dismissed as
having become infructuous.
Rajeev/ (Akhilesh Chandra, J.)