IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31254 of 2011
Amin Ansari & Ors.
Versus
The State Of Bihar
-----------
2. 16.9.2011. It is stated that petitioner no.3, Jakir Ansari, has already
been arrested and, as such, his application for grant of anticipatory
bail has become infructuous.
Accordingly, the application for grant of anticipatory
bail so far as petitioner no.3, namely Jakir Ansari, is concerned the
same is dismissed as infructuous.
Call for a carbon copy of the case diary of Shikarpur
P.S. Case No. 142 of 2011 from the court of learned Chief Judicial
Magistrate, West Champaran at Bettiah in order to appreciate the
application for anticipatory bail of remaining petitioners i.e.
petitioner nos. 1 and 2.
Put up the case on receipt of the same.
Md.S. ( Ashwani Kumar Singh, J.)