IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13606 of 2010
NATHU LAL BISWAS
Versus
STATE OF BIHAR
-----------
3. 13.07.2010. Learned counsel for the petitioner
submits that the petitioner has already
surrendered before the learned court below.
In that view of the matter, learned
counsel for the petitioner seeks permission
to withdraw the application. Permission is
accorded.
The anticipatory bail application is
dismissed as withdrawn.
U.K. (Dinesh Kumar Singh, J.)