IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13661 of 2011
Hardeo Rai
Versus
The State Of Bihar
-----------
For the petitioner : Mr. Pandey Bipul Kumar, Adv.
For the State : Mr. Damodar Prasad Tiwary, APP.
******
03. 12.07.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State,
who is armed with carbon copy of the case diary.
This application has been filed on behalf of
abovenamed petitioner in connection with Aurai P.S.
Case No. 13/2010 pending in the court of Chief
Judicial Magistrate, Muzaffarpur.
After some arguments, learned counsel for
the petitioner seeks permission to withdraw this
application with a liberty to surrender within a
fortnight before the court below and seek regular bail.
Permission is granted. Such prayer for regular bail
may be considered by the court below on its own merit
without being prejudice of instant withdrawal.
Accordingly, this application stands
dismissed as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)