IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19318 of 2011
1. Sabo Devi, wife of Gulo Choudhary
2. Gulo Choudhary
3. Masaharu Choudhary
Both son of Late Sito Choudhary
All resident of village - Dumri, P.S. - Raghopur, District
- Supaul.
-------- petitioners.
Versus
The State Of Bihar ---Opposite Party
-----------
02. 18.07.2011 Heard.
The petitioners apprehending their arrest in
connection with Raghopur P.S. Case No. 15/2011 for
offences under Sections 147, 149, 323, 324, 307, 379,
504 of the Indian Penal Code, pending in the court of
S.D.J.M. Birpur, in the district of Supaul.
Learned counsel for the petitioners seeks
permission to withdraw this application, as submitted,
petitioners have been arrested by the police. Hence,
this application has become infructuous.
Permission is granted.
Accordingly, this application stands
dismissed as having become infructuous.
Rajeev/ ( Akhilesh Chandra, J.)