Patna High Court – Orders
Prahlad Paswan vs State Of Bihar on 26 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15889 of 2010
PRAHLAD PASWAN,
son of Late Chhedan Paswan,
resident of Village Sewai,
P.S. Dhanarua, District-Patna.
----Petitioner
Versus
STATE OF BIHAR
-----------
5. 26.3.2011 Heard learned counsel for the petitioner and the State.
After some arguments, Mr. F.R. Mallick, learned counsel
appearing for the petitioner seeks permission to withdraw the
application to enable the petitioner to appear in connection with
Dhanaura P.S. Case No.66/05 in the court below and make an
application for regular bail. In case the petitioner appears in the
court below and makes an application for regular bail, the same be
considered on its own merits in accordance with law without being
prejudiced by the present order.
With the above observations, the application is dismissed
as withdrawn.
PNM (Shailesh Kumar Sinha, J.)