Patna High Court – Orders
Sarjug Ram vs State Of Bihar on 14 June, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19124 of 2010
SARJUG RAM, SON OF LATE DOMAN RAM, RESIDENT OF
VILLAGE-TANITAR, HARIZON TOLI, P.S. KHUSRUPUR,
DISTRICT-PATNA........................................PETITIONER.
Versus
THE STATE OF BIHAR............................OPPOSITE PARTY.
-----------
For the Petitioner : Mr. Tilak Sao, Advocate.
For the State : Mr. U.S.P. Singh, A.P.P.
———-
2. 14.6.2010. After some argument, learned counsel for the
petitioner seeks permission to withdraw this application to
surrender within four weeks and seek regular bail before the
court concerned.
Accordingly, this application is dismissed as
withdrawn. However, it is made clear that if the petitioner
surrenders before the court concerned and seeks regular bail
then the bail application of the petitioner shall be disposed of in
accordance with law without being prejudiced with this order.
(Dr. Ravi Ranjan, J)
P.S.