Patna High Court – Orders
Md.Najrul vs State Of Bihar on 26 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30756 of 2010
MD.NAJRUL
Versus
STATE OF BIHAR
2 26.11.2010
It is submitted that the petitioner has already
been apprehended and this application for anticipatory bail on
behalf of the petitioner has become infructuous.
It is, accordingly, dismissed as having become
infructuous.
(Akhilesh Chandra, J.)
AAhmad