IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.25538 of 2011
                                     Shashi Kant
                                        Versus
                                 The State Of Bihar
                                        ---------
02. 26.08.2011 Supplementary affidavit has been filed on
behalf of the petitioner showing different
transactions in excess of entitlement.
The petitioner apprehends his arrest in
connection with Ara Nawada P.S. Case No. 248/2011,
pending in the court of Chief Judicial Magistrate,
Bhojpur, Ara.
After some arguments, learned counsel for
the petitioner seeks permission to withdraw this
application with a liberty to surrender before the court
below within a fortnight and seek regular bail.
Permission is granted. On such prayer,
regular bail of the petitioner shall be considered by the
court below on its own merit without being prejudice
of instant withdrawal.
Accordingly, this application stands
disposed of as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)