High Court Patna High Court - Orders

Ashish Kumar Upadhyay @ Ramashish … vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Ashish Kumar Upadhyay @ Ramashish … vs The State Of Bihar on 25 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35780 of 2011

                   Ashish Kumar Upadhyay @ Ramashish Upadhyay, Son of
                   Late Pashupatinath Upadhyay, R/o Mohalla Upadhyay
                   Tola, P.S. Rajgir, District Nalanda.
                                                                                 ---------- Petitioner
                                              Versus
                   The State Of Bihar
                                                                              -------- Opposite Party
                                             -----------

02/- 25.10.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest, in connection

with Rajgir P.S. Case No. 213 of 2009 for the offences punishable

under Sections 448, 328, 324, 307, 379 of the Indian Penal Code,

pending in the court of Chief Judicial Magistrate, Rajgir, Bihar Sharif.

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 to avail the remedy

as observed by learned Sessions Judge in his order dated 26.08.2011

passed in A.B.P. No. 920 of 2011 and in view of the decision reported

in case of Ram Vilas Singh Vs. State of Bihar [2008 (2) BCCR 248

(Pat)].

Permission is granted.

Accordingly, this application stands disposed of as

withdrawn.

       Praveen/-                                    ( Akhilesh Chandra, J.)