IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24432 of 2011
Ashok Thakur, son of late Hari Thakur, resident of village - Dharampur,
P.S. & District - Sheikhpura.
------- Petitioner.
Versus
The State of Bihar ----Opposite Party
******
05. 12.10.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
No supplementary affidavit has been filed on behalf of
the petitioner after taking several adjournments.
Petitioner apprehends his arrest in connection with
Complaint Case No. 466C of 2010 for the offences under Sections
498A and 494 of the Indian Penal Code pending in the court of
Chief Judicial Magistrate, Sheikhpura.
After some serious arguments, learned counsel for the
petitioner seeks permission to withdraw this application with a
liberty to surrender before the court below within a fortnight and
seek regular bail.
Permission is granted. On such prayer, regular bail of
the petitioner shall be considered by the court below on its own
merit without being prejudice of instant withdrawal.
Accordingly, this application stands disposed of as
withdrawn.
( Akhilesh Chandra, J.)
Rajeev/-