IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23987 of 2011
Aley Ahmad son of Md. Khalil, resident of Village-Pali, P.O.-Pali,
Police Station-Bhadani Nagar, District-Hazaribagh, (Jharkhand).
...........Petitioner
Versus
The State Of Bihar.
...........Opposite Party
-----------
02 12.08.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner apprehends his arrest in connection with complaint
case no. 198 of 2003, for the offences punishable under Section 498A of
the Indian Penal Code and Section 3 of the Dowry Prohibition Act,
pending in the court of Sub-divisional Judicial Magistrate, Aurangabad.
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withdrawn.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.)
Safik