High Court Patna High Court - Orders

Chandra Shekhar Kumar Singh @ … vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Chandra Shekhar Kumar Singh @ … vs The State Of Bihar on 14 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20564 of 2011
              Chandra Shekhar Kumar Singh @ Chandra Shekhar Prasad Singh
                                        Versus
                                  The State Of Bihar
                                       -----------

02/- 14/07/2011 Heard learned counsel for the petitioner and Mr.

Permanand Prasad learned Additional Public Prosecutor for the State.

Petitioner apprehends his arrest in connection with

Paroo P.S. Case No. 85 of 2004 for the offences punishable under

Sections 409, 420, 465 and 466 of the Indian Penal Code, pending in

the court of Sub-Divisional Judicial Magistrate, West Muzaffarpur.

After some argument, learned counsel for the petitioner

seeks permission to withdraw this application with a liberty to

surrender before the court below within fortnight, where the prayer of

the petitioner shall be considered on its own merit without being

prejudiced of instant withdrawal.

Permission is granted.

Accordingly, this application stands dismissed as

withdrawn.

       Praveen/-                               ( Akhilesh Chandra, J.)