High Court Patna High Court - Orders

Ashgar Mian & Anr. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Ashgar Mian & Anr. vs The State Of Bihar on 21 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.8784 of 2011
                1.    Ashgar Mian, son of Ali Raja Mian
                2.    Akhtar Ali, son of Ashgar Mian
                     Both are resident of village - Matak Chapra Tola -
                     Chatar Hata, P.S. - Panchrukhi (Sarai) district - Siwan.
                                                        ----------- Petitioners.
                                   Versus
                The State Of Bihar                        ---- Opposite Party
                                  -----------

04. 21.07.2011 Heard.

The petitioners apprehending their arrest in

connection with Panchrukhi (Sarai) P.S. Case No.

179/2010 for the offences under Section 302/34 of

the Indian Penal Code, pending in the court of Chief

Judicial Magistrate, Siwan.

Learned counsel for the petitioners seeks

permission to withdraw this application with respect

to petitioner no. 2 namely, Akhtar Ali, as he has

already surrendered before the court below on

23.04.2011. Hence, this anticipatory bail application

has become infructuous with respect to petitioner no.

2 namely, Akhtar Ali.

Permission is granted.

Accordingly, this application stands

dismissed as having become infructuous with respect

to petitioner no. 2 namely, Akhtar Ali.

Rajeev/                                ( Akhilesh Chandra, J.)