IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23830 of 2010
AJAY THAKUR, son of Barho Thakur, resident of village - Karmauni, P.S. - Dobhi,
District - Gaya.
---------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
02. 09.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
After some argument, learned counsel for the
petitioner seeks permission to withdraw this application with a
liberty to surrender before the court below and seeks prayer for
regular bail.
Permission is granted.
Accordingly, anticipatory bail of the petitioner is hereby
dismissed as withdrawn.
Rajeev/ (Akhilesh Chandra, J.)