High Court Patna High Court - Orders

Rajeshwar Singh vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Rajeshwar Singh vs The State Of Bihar on 3 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellanious No.20498 of 2011
                          Anjay Kumar Singh @ Datul Singh
                                        Versus
                                 The State Of Bihar
                                        --------

with
Criminal Miscellanious No.20535 of 2011
Rajeshwar Singh
Versus
The State Of Bihar

——–

03. 03.08.2011 These applications have been placed under

the heading ‘To be mentioned’ at the instance of the

petitioners.

The petitioners apprehending their arrest

in connection with N.D.P.S. Case No. 3A/04 arising

out of Sikarahata P.S. Case No. 22/2004 for the

offences under Sections 20C/27(A)/29/30 of the

Narcotic Drugs and Psychotropic Substance Act.

Learned counsel for the petitioners seeks

permission to withdraw this application. As

submitted, they have been surrendered. Hence,

these applications have become infructuous.

Permission is granted.

Accordingly, these applications stand

disposed of as withdrawn.

Rajeev/ ( Akhilesh Chandra, J.)