IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27166 of 2010
SUJAY SINGH @ SUJAY KUMAR, Son of Rajendra Prasad, Resident of Village Achuara, P.S.
Barh, District Patna.
……….Petitioner
Versus
THE STATE OF BIHAR
……..Opposite Party
03/- 16-11-2010 Heard learned counsel for the petitioner.
Learned counsel for the petitioner submits that petitioner
has been apprehended, so he seeks permission to withdraw this
application. He is permitted to do so.
Accordingly, this application is dismissed as having become
infructuous.
Praveen (Akhilesh Chandra, J.)