IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33734 of 2011
Md. Nasrul @ Md. Nasarul Haque, Son of Md. Idris,
resident of Village Maheshpur, P.S. Baheri, District
Darbhanga.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
----------------
04/- 17/11/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest, in connection
with Baheri P.S. Case No. 81 of 2011 for the offence punishable
under Sections 147, 148, 149, 341, 323, 307, 504 of the Indian
Penal Code, pending in the court of Chief Judicial Magistrate,
Darbhanga at Laheriasarai.
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 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withdrawn.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/-