IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33483 of 2010
BIR BAHADUR PRASAD, son of late Gopal Jee Prasad
resident of village-Shankarpur Tola, Police Station-Bhagwanpur
District Siwan.
Versus
STATE OF BIHAR
-----------
2 05.10.2010 Learned counsel for the petitioner is permitted to
make correction in paragraph 1 of the application.
Heard learned counsel for the petitioner and the
State.
After some arguments, learned counsel for the
petitioner seeks permission to withdraw the application to
enable the petitioner to file an application for regular bail.
Permission is accorded.
The application is dismissed as withdrawn.
Needless to add that the Court below shall consider and
dispose of the Regular Bail application of the petitioner on
its own merits without being prejudiced by the order passed
in the present application.
(Jyoti Saran, J.)
Bibhash