Patna High Court – Orders
Nawal Kishore Paswan &Amp; Anr vs State Of Bihar on 3 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6781 of 2008
NAWAL KISHORE PASWAN & ANR
Versus
STATE OF BIHAR
-----------
5/ 03.07.2008 Learned counsel for the petitioner prays for withdrawal of
this case as against petitioner no.1 Nawal Kishore Paswan as he has
already been arrested. Hence, the application for anticipatory bail has
become infructuous and the case against above mentioned petitioner is
dismissed as withdrawn.
As regards the other petitioner is concerned, this case will
proceed against him.
DKS/ (Rekha Kumari,J)