IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11775 of 2011
Binod Kumar Sharma, Son of Late Ujjan Sharma, Resident of Village Naya Ganj,
P.S. Desari, District Vaishali at Hajipur.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
03/- 12/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
Petitioner apprehends his arrest, in connection with
Sitamarhi P.S. Case No. 646 of 2010 for the offences punishable
under Sections 406 and 420 of the Indian Penal Code, pending in the
court of Chief Judicial Magistrate, Sitamarhi.
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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)