Patna High Court – Orders
Badiyal Yadav vs State Of Bihar on 10 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22501 of 2010
BADIYAL YADAV
Versus
STATE OF BIHAR
-----------
2 10.8.2010 Learned counsel for the petitioner
submits that charge sheet in the case has been
submitted under bailable sections in which
application for anticipatory bail is not
maintainable, as such he seeks permission to
withdraw this application.
Accordingly, the prayer is allowed and
this application is permitted to be withdrawn.
AI ( Mandhata Singh, J.)