IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25864 of 2011
Sharwan Yadav
Versus
The State Of Bihar
---------
02. 26.08.2011 Heard.
The petitioner apprehends his arrest in
connection with Khajekala P.S. Case No. 53/2011,
pending in the court of A.C.J.M., Patnacity.
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as withdrawn.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.)