IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20232 of 2011
Sikandar Rai
Versus
The State Of Bihar
*****
04. 05.09.2011 Heard.
The petitioner apprehends his arrest in
connection with Bhagwanpur P.S. Case No. 133/2010,
pending in the court of Chief Judicial Magistrate,
Vaishali at Hajipur.
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bail of the petitioner stands dismissed as withdrawn.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.)