IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25116 of 2011
Rajendra Singh
Versus
The State Of Bihar
----------
03. 17.08.2011 This application has been brought under
the heading ‘To be mentioned’ at the instance of the
petitioner.
The petitioner apprehends his arrest in
connection with Beldaur P.S. Case No. 38/2011 vide
G.R. No. 653/2011, pending in the court of Chief
Judicial Magistrate, Khagaria.
Learned counsel for the petitioner seeks
permission to withdraw this application, as
submitted, petitioner has been arrested by the
police. Hence, this application becomes infructuous.
Permission is granted.
Accordingly, this application stands
dismissed as having become infructuous.
Rajeev/ ( Akhilesh Chandra, J.)