IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27922 of 2011
Jitendra Tiwary
Versus
The State Of Bihar
2 06.09.2011
It is submitted that the petitioner, who is
an accused in Dehri P.S. Case no. 36 of 2011
pending before the Chief Judicial Magistrate,
Rohtas at Sasaram, has been arrested and this
application for anticipatory bail on his behalf has
become infructuous.
Learned counsel for the petitioner seeks
permission to withdraw this application.
Permission is accorded.
The application is dismissed as
withdrawn.
( Akhilesh Chandra, J.)
AAhmad