IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4114 of 2011
Pawandeo Kumar, Son of Dharmalal Sharma, Resident of Village Sharma Tola,
Forsaha, P.S. Saur Bazar, District Saharsa, at present posted as In-charge Head Teacher,
Middle School, Forsaha, Anchal-Saur Bazar, District Saharsa.
..........Petitioner
Versus
The State Of Bihar
........Opposite Party
-----------
04/- 26/07/2011 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 Saur
Bazar P.S. Case No. 164 of 2010 for the offences punishable under
Sections 467, 420, 120B, 409/34 of the Indian Penal Code, pending in
the court of Chief Judicial Magistrate, Saharsa.
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withdrawn.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.)