IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13654 of 2011
Raushan Baitha @ Roushan Baitha
Versus
The State Of Bihar
----------
03/ 09.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Learned counsel for the petitioner seeks withdrawal of the
application on the ground that the petitioner has already been
acquitted by the learned trial court.
Accordingly, this petition stands dismissed as withdrawn.
Let this order be communicated to the court of the Ist Addl.
Sessions Judge, Rohtas at Sasaram in Sessions Trial no. 386/2010
arising out of Kochas P.S. Case no. 89/2010.
shahid (Hemant Kumar Srivastava,J)