1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21361 of 2011
Md. Ashique Ansari S/o Jandali Mian ,Permanent
R/o Village Bara, P.S. Roshanganj, District-Gaya.
--Petitioner
Versus
The State Of Bihar --Opp.party
For the Petitioner : Mr. Md. Ataur Rahman
For the State : Mr. Damodar Pd. Tiwary.
3 14.09.2011
Heard learned counsel for the
Petitioner and learned Additional Public
Prosecutor for the State, who is armed with the
case diary.
As prayed for, after some arguments,
learned counsel for the petitioner seeks permission
to withdraw this application in order to enable the
petitioner, who is accused in Roushanganj P.S.
Case no. 39 of 2002, to surrender before the court
below within a fortnight and seek regular bail
where prayer shall be considered on its own merit
preferably on the same day.
Permission is granted.
2
The application is dismissed as
withdrawn with the aforesaid liberty.
( Akhilesh Chandra, J.)
AAhmad