High Court Patna High Court - Orders

Sharwan Yadav vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Sharwan Yadav vs The State Of Bihar on 26 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.25864 of 2011
                                   Sharwan Yadav
                                        Versus
                                 The State Of Bihar
                                        ---------

02. 26.08.2011 Heard.

The petitioner apprehends his arrest in

connection with Khajekala P.S. Case No. 53/2011,

pending in the court of A.C.J.M., Patnacity.

Learned counsel for the petitioner seeks

permission to withdraw this application. As

submitted, petitioner has already been arrested by

the police. Hence, this application becomes

infructuous.

Accordingly, the application for

anticipatory bail of the petitioner stands dismissed

as withdrawn.

Rajeev/ ( Akhilesh Chandra, J.)