High Court Patna High Court - Orders

Ashok Thakur vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Ashok Thakur vs The State Of Bihar on 12 October, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         Criminal Miscellaneous No.24432 of 2011
                        Ashok Thakur, son of late Hari Thakur, resident of village - Dharampur,
                        P.S. & District - Sheikhpura.
                                                                                 ------- Petitioner.
                                                          Versus
                        The State of Bihar                                  ----Opposite Party
                                                         ******

05. 12.10.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

No supplementary affidavit has been filed on behalf of

the petitioner after taking several adjournments.

Petitioner apprehends his arrest in connection with

Complaint Case No. 466C of 2010 for the offences under Sections

498A and 494 of the Indian Penal Code pending in the court of

Chief Judicial Magistrate, Sheikhpura.

After some serious 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withdrawn.

( Akhilesh Chandra, J.)
Rajeev/-