High Court Patna High Court - Orders

Hardeo Rai vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Hardeo Rai vs The State Of Bihar on 12 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.13661 of 2011
                                 Hardeo Rai
                                   Versus
                              The State Of Bihar
                                  -----------

For the petitioner : Mr. Pandey Bipul Kumar, Adv.
For the State : Mr. Damodar Prasad Tiwary, APP.

******

03. 12.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State,

who is armed with carbon copy of the case diary.

This application has been filed on behalf of

abovenamed petitioner in connection with Aurai P.S.

Case No. 13/2010 pending in the court of Chief

Judicial Magistrate, Muzaffarpur.

After some arguments, learned counsel for

the petitioner seeks permission to withdraw this

application with a liberty to surrender within a

fortnight before the court below and seek regular bail.

Permission is granted. Such prayer for regular bail

may be considered by the court below on its own merit

without being prejudice of instant withdrawal.

Accordingly, this application stands

dismissed as withdrawn.

Rajeev/                               ( Akhilesh Chandra, J.)