IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9499 of 2011
1. Dipak Singh @ Dipak Kumar, S/o - Sri Baleshwar Singh
2. Rana Rajiv Ranjan @ Chunnu Singh, S/o - Sumant
Singh, both resident of village - Delha, P.S. -
Buniyadganj, District - Gaya.
-------- Petitioners.
Versus
The State of Bihar ------Opposite Party
*****
03. 02.09.2011 Heard.
The petitioners apprehending their arrest in
connection with Buniyadganj P.S. Case No. 71/2002,
pending in the court of Chief Judicial Magistrate,
Gaya.
Learned counsel for the petitioner seeks
permission to withdraw this application with respect to
petitioner no. 1 namely, Dipak Singh @ Dipak Kumar.
As submitted, he has already been arrested by the
police. Hence, this application becomes infructuous
with respect to petitioner no. 1.
Accordingly, the application for anticipatory
bail of the petitioner no.1 stands dismissed as having
become infructuous.
So far as petitioner no. 2 namely, Rana Rajiv
Ranjan @ Chunnu Singh, is concerned, after some
2
serious arguments, learned counsel for the petitioners
seeks permission to withdraw this application with
respect to petitioner no. 2 with a liberty to surrender
before the court below within a fortnight and seek
regular bail.
Permission is granted. On such prayer, regular
bail of the petitioner shall be considered by the court
below on its own merit without being prejudice of instant
withdrawal.
Accordingly, this application stands disposed
of as withdrawn with respect to petitioner no. 2.
Rajeev/ ( Akhilesh Chandra, J.)