Patna High Court – Orders
Chuha @ Vishwajeet Kumar vs The State Of Bihar on 18 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25205 of 2011
Chuha @ Vishwajeet Kumar son of Sheo Shankar Rai,
Resident of village-Nayatola Saguna, P.S.-Danapur,
District- Patna
Versus
The State Of Bihar
-----------
3. 18.10.2011. After some argument, learned counsel for the petitioner
seeks permission to withdraw this application.
Prayer is allowed. The application is permitted to be
withdrawn.
In case the petitioner surrenders and seeks regular bail,
the same shall be considered on its own merit without being
prejudiced in any manner by this order.
Md.S. ( Ashwani Kumar Singh, J.)