High Court Patna High Court - Orders

Aley Ahmad vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Aley Ahmad vs The State Of Bihar on 12 August, 2011
                     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withdrawn.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