High Court Patna High Court - Orders

Ravindra Kumar Ravi @ Ravindra … vs The State Of Bihar on 18 August, 2011

Patna High Court – Orders
Ravindra Kumar Ravi @ Ravindra … vs The State Of Bihar on 18 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.16263 of 2011
                         Ravindra Kumar Ravi @ Ravindra Yadav
                                         Versus
                                  The State Of Bihar
                                          ------

03. 18.08.2011 This application has been placed under the

heading ‘To be mentioned’ at the instance of the

petitioner.

The petitioner apprehends his arrest in

connection with Chhatapur P.S. Case No. 82/2010,

pending in the court of Chief Judicial Magistrate,

Supaul.

Learned counsel for the petitioner seeks

permission to withdraw this application, as submitted,

petitioner has already been arrested. Hence, this

application becomes infructuous.

Permission is granted.

Accordingly, this application stands

dismissed as having become infructuous.

Rajeev/ ( Akhilesh Chandra, J.)