IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25263 of 2011
Vijay Rai & Ors.
Versus
The State Of Bihar
--------
02. 23.08.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State.
The petitioners apprehending their arrest
in connection with Sadar Hajipur P.S. Case No.
169/2011, pending in the court of Chief Judicial
Magistrate, Vaishali at Hajipur.
Learned counsel for the petitioners seeks
permission to withdraw this application. As
submitted, petitioners have already been arrested by
the police. Hence, this application becomes
infructuous.
Accordingly, the application for
anticipatory bail of the petitioners stand dismissed
as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)