High Court Patna High Court - Orders

Umesh Rai vs The State Of Bihar on 17 October, 2011

Patna High Court – Orders
Umesh Rai vs The State Of Bihar on 17 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.32118 of 2011

                            Umesh Rai, Son of Madhu Rai, resident of Village
                            Kasdeura, Bangra, P.S. Maharajganj, District Siwan.
                                                                           -------Petitioner
                                                  Versus
                           The State Of Bihar
                                                                     -----Opposite Party
                                              -----------------

02/- 17/10/2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in

connection with Janta Bazar P.S. Case No. 71 of 2010

for the offences punishable under Sections 379 and 414

of the Indian Penal Code, pending in the court of Chief

Judicial Magistrate, Saran at Chapra.

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disposed of as withdrawn.

( Akhilesh Chandra, J.)
Praveen/-