IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20500 of 2011
Karu Mian S/o late Hanish Mian, R/o
Manjhla Tilha, P.S. Katoriya (Suiya)
District-Banka.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 15.07.2011
Heard.
After some arguments, learned counsel for the
petitioner, who is an accused in Katoriya (Suiya) P.S.
Case no. 11 of 2004, seeks permission to withdraw this
application in order to enable the petitioner to surrender
within a fornight and pray for regular bail which shall be
considered on its own merit without being prejudiced of
the instant withdrawal.
Permission is granted.
The application is dismissed as withdrawn.
AAhmad ( Akhilesh Chandra, J.)