Patna High Court – Orders
Santosh Sah vs State Of Bihar on 10 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28250 of 2010
SANTOSH SAH, son of Thakko Sah, resident of village - Salha, P.S. - Bithan, District -
Samastipur.
----------- Petitioner.
Versus
THE STATE OF BIHAR --------- Opposite Party.
-------
02. 10.08.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
It is submitted by learned counsel for the petitioner
that petitioner has been arrested, the petition for grant of
anticipatory bail has become infructuous. Accordingly, he seeks
permission to withdraw this application.
Accordingly, this application stands dismissed as
having become infructuous.
Rajeev/ (Akhilesh Chandra, J.)