High Court Patna High Court - Orders

Sunil Chaudhary @ Sunil Kumar vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Sunil Chaudhary @ Sunil Kumar vs The State Of Bihar on 2 September, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.27184 of 2011

                    Sunil Chaudhary @ Sunil Kumar, Son of Late Ganesh Choudhary,
                    Resident of Village Hassainpur, P.S. Rahui, District Nalanda.
                                                                              ---------- Petitioner
                                                     Versus
                    The State Of Bihar.
                                                                       -------- Opposite Party
                                                   -------------

02/- 02.09.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in connection with

Rahui P.S. Case No. 236 of 2010 (G.R. No. 2661 of 2010) for the

offences punishable under Sections 147, 148, 149, 341, 333, 353, 323

and 307 of the Indian Penal Code, pending in the court of Chief

Judicial Magistrate, Nalanda at Bihar Sharif.

Learned counsel for the petitioner seeks permission to

withdraw this application as the above named petitioner has already

been arrested by the police.

Permission is granted.

Accordingly, this application stands disposed of as

withdrawn as having become infructuous.

       Praveen/-                                  ( Akhilesh Chandra, J.)