IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27635 of 2010
AWSAR ALI @ AFSAR ALI @ AWSAR
Versus
STATE OF BIHAR
-------
02. 07.10.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in connection with
Kishanganj Police Station Case No. 180/2008 for offences
under sections 336, 337, 338, 304/34 of the Indian Penal Code.
After some arguments, Heard learned counsel for the
petitioner seeks permission to withdraw this application with a
liberty to agitate all his points before the court below.
Permission is granted.
In case of surrender, the petitioner’s prayer for regular
bail may be disposed of on its own merit on the same day.
Accordingly, this application stands dismissed as
withdrawn.
Rajeev/ (Akhilesh Chandra, J.)