IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20078 of 2011
Sunil Singh @ Sunil Kumar
Versus
The State Of Bihar
------------
04. 10.08.2011 Heard.
The petitioner apprehends his arrest in
connection with Goh P.S. Case No. 141/2010 for the
offences under Sections 302/307/326/120B of the
Indian Penal Code and 27 of the Arms Act, pending
in the court of Chief Judicial Magistrate,
Aurangabad.
Learned counsel for the petitioner seeks
permission to withdraw this application. Permission
is granted.
Accordingly, this application stands
dismissed as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)