IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.43169 of 2010
Babudhan Rai son of Suraj Rai
Versus
The State Of Bihar & Anr.
-----------
6/ 18.10.2011 Heard.
The petitioner has filed this application for cancellation
of bail granted to the opposite party no.2 on the ground that he did
not fulfill the conditions stipulated by this Court for grant of bail.
Opposite party no.2 was noticed who has appeared and
submits that now the matter has ended in acquittal of the accused
and, therefore, no useful purpose would be served in keeping this
petition pending.
In view of such, the application is dismissed as having
become infructuous.
It goes without saying that henceforth the Court below
shall be cautious while accepting the bail papers of the accused
persons.
JA/- (Anjana Prakash,J.)