IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11764 of 2010
Rahul Kumar, S/o Umakant Giri, resident of Village-Mirja
Nagar, P.S. Mahua, District-Vaishali..................Petitioner.
Versus
The State of Bihar.....................Opposite Party.
For the petitioner. :- Mr. Subodh Jha.
For the Informant :- Mr. Rajendra Kumar Jain.
For the State :- Mr. Uma Shankar Prasad Singh, A.P.P.
-----------
3. 02. 07. 2010. After some argument, learned counsel for the petitioner
seeks permission to withdraw this application with a liberty to avail
provision of law as contemplated under The Juvenile Jusitce (Care
and Protection of Children) Act, 2000. Accordingly, permission is
granted.
This bail application is dismissed as withdrawn.
In case the petitioner surrender in the court below/
competent authority it shall not be prejudiced of instant withdrawal
and pass appropriate order in accordance with law.
m.p. ( Akhilesh Chandra, J.)