High Court Patna High Court - Orders

Jitendra Tiwary vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Jitendra Tiwary vs The State Of Bihar on 6 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                       Criminal Miscellaneous No.27922 of 2011

                                    Jitendra Tiwary

                                         Versus

                                  The State Of Bihar

2   06.09.2011

It is submitted that the petitioner, who is

an accused in Dehri P.S. Case no. 36 of 2011

pending before the Chief Judicial Magistrate,

Rohtas at Sasaram, has been arrested and this

application for anticipatory bail on his behalf has

become infructuous.

Learned counsel for the petitioner seeks

permission to withdraw this application.

Permission is accorded.

The application is dismissed as

withdrawn.

( Akhilesh Chandra, J.)
AAhmad