High Court Patna High Court - Orders

Sikandar Rai vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Sikandar Rai vs The State Of Bihar on 5 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.20232 of 2011
                                      Sikandar Rai
                                          Versus
                                   The State Of Bihar
                                          *****

04. 05.09.2011 Heard.

The petitioner apprehends his arrest in

connection with Bhagwanpur P.S. Case No. 133/2010,

pending in the court of Chief Judicial Magistrate,

Vaishali at Hajipur.

Learned counsel for the petitioner seeks

permission to withdraw this application. As submitted,

petitioner has already been arrested by the police.

Hence, this application becomes infructuous.

Accordingly, the application for anticipatory

bail of the petitioner stands dismissed as withdrawn.

Rajeev/                                    ( Akhilesh Chandra, J.)