High Court Patna High Court - Orders

Sattar Kasai And Anr. vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Sattar Kasai And Anr. vs The State Of Bihar on 26 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.5720 of 2011
                          SATTAR KASAI AND ANR.
                                    Versus
                            THE STATE OF BIHAR
                                   -----------

02. 26.03.2011 Heard learned counsel for the petitioners and

State.

This application has been filed on behalf of the

petitioners in connection with Jhanjharpur P.S. Case No.

53 of 2010 for offences under section 302/34 of the

Indian Penal Code pending in the court of A.C.J.M.

Jhanjharpur, District- Madhubani.

As submitted by learned counsel for the

petitioners that petitioners have already surrendered

before the court below and they are in custody. Hence,

learned counsel for the petitioners seeks permission to

withdraw this application. Permission is granted.

Accordingly, this application stands dismissed

as withdrawn.

(Akhilesh Chandra, J.)
Rajeev/