Patna High Court – Orders
Arvind Paswan vs The State Of Bihar on 28 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22740 of 2011
Arvind Paswan
Versus
The State Of Bihar
-----------
2 28.7.2011 After some argument learned counsel for the petitioner
seeks permission to withdraw this application.
Permission is accorded.
This application is disposed of as withdrawn with liberty
to surrender before the court before within a fortnight and seek
regular bail where the same shall be considered on its own merit
without being prejudiced by this order.
AnilKrSinha (Akhilesh Chandra , J.)