IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16263 of 2011
Ravindra Kumar Ravi @ Ravindra Yadav
Versus
The State Of Bihar
------
03. 18.08.2011 This application has been placed under the
heading ‘To be mentioned’ at the instance of the
petitioner.
The petitioner apprehends his arrest in
connection with Chhatapur P.S. Case No. 82/2010,
pending in the court of Chief Judicial Magistrate,
Supaul.
Learned counsel for the petitioner seeks
permission to withdraw this application, as submitted,
petitioner has already been arrested. Hence, this
application becomes infructuous.
Permission is granted.
Accordingly, this application stands
dismissed as having become infructuous.
Rajeev/ ( Akhilesh Chandra, J.)