IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34019 of 2011
Gore Lal Yadav, Son of Sri Nand Gope, resident of Village
Amarpur, P.S. Rahui (Bhagan Bigha), District Nalanda,
Biharsharif
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-------------------
03/- 21/11/2011 Heard Mr. Rajiv Ranjan Meena learned counsel for
the petitioner, learned counsel for the informant and Mr.
Parmanand Prasad learned Additional Public Prosecutor for the
State, who is armed with carbon /xerox copy of the case diary up
to paragraph – 76 dated 02/09/2011.
The petitioner apprehending his arrest, in connection
with Rahui (Bhagan Bigha) P.S. Case No. 145 of 2011 for the
offence punishable under Sections 452/302/34 of the Indian
Penal Code, pending in the court of Chief Judicial Magistrate,
Nalanda at Bihar Sharif.
After some arguments, learned counsel for the
petitioner seeks permission to withdraw this application with a
liberty to surrender before the court below within a fortnight for
a prayer of regular bail, which shall be considered on its own
merit, without being prejudiced of instant withdrawal.
Permission is granted.
Accordingly, this application stands disposed of as
withdrawn.
( Akhilesh Chandra, J.)
Praveen/-