IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25900 of 2011
Ritesh Singh, Son of Nagendra Singh, Resident of Mahalla Jagdeo Path, P.S. Patna Airport,
District Patna.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
-----------
02/- 26/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner apprehends his arrest, in connection with
Patliputra P.S. Case No. 16 of 2010 for the offences punishable under
Section 307 of the Indian Penal Code and Section 27 of the Arms Act
pending in the court of Chief Judicial Magistrate, Patna.
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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)