IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.23150 of 2011 Suresh Singh & Ors. Versus The State Of Bihar ----------------------------------
04. 12.09.2011 Heard.
The petitioners apprehending their arrest in
connection with Fatehpur P.S. Case No. 80/2011
pending in the court of Chief Judicial Magistrate,
Gaya.
Learned counsel for the petitioners seeks
permission to withdraw this application with respect to
petitioner no. 5 namely, Umesh Singh, only. As
submitted, he has already been granted regular bail by
the court below vide order dated 09.09.2011. Hence,
this application becomes infructuous with respect to
petitioner no. 5 namely, Umesh Singh, only.
Permission is granted. Accordingly, this
application stands dismissed as having become
infructuous with respect to petitioner no. 5 namely,
Umesh Singh, only.
Rajeev/ ( Akhilesh Chandra, J.)