High Court Patna High Court - Orders

Shankar Singh vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Shankar Singh vs The State Of Bihar on 17 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.32523 of 2011

                        Shankar Singh, Son of Satya Narayan Singh, R/o Village
                        Pithanua, P.S. Baroon, District Aurangabad.
                                                                          -------Petitioner
                                                  Versus
                        The State Of Bihar
                                                                    -----Opposite Party
                                               ---------------

02/- 17/10/2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in

connection with Baroon P.S. Case No. 26 of 2011 for the

offences punishable under Sections 366A/34 of the

Indian Penal Code, pending in the court of Chief Judicial

Magistrate, Aurangabad.

After some argument, learned counsel for the

petitioner seeks permission to withdraw this application

with a liberty to surrender before the court below within

a fortnight for a prayer of regular bail, which shall be

considered on its own merit, without being prejudiced of

instant withdrawal.

Permission is granted.

Accordingly, this application stands

disposed of as withdrawn.

( Akhilesh Chandra, J.)
Praveen/-