IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30546 of 2011
Saddam Mian
Versus
The State Of Bihar
----------------------------------
03. 03.11.2011 Heard.
The petitioner apprehends her arrest in connection
with Mohania P.S. Case no. 161 of 2011 for offences under
Sections 379/411 of the Indian Penal Code, pending before
Chief Judicial Magistrate, Kaimur at Bhabhua.
Learned counsel for the petitioner seeks permission to
withdraw this application, as submitted, petitioner has been
apprehended. Permission is granted.
Accordingly, this application stands dismissed as
having become infructuous.
Rajeev/- ( Akhilesh Chandra, J.)