High Court Patna High Court - Orders

Manoj Sah vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Manoj Sah vs The State Of Bihar on 9 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.36281 of 2011
                                           Manoj Sah
                                             Versus
                                     The State Of Bihar
                                ----------------------------------

02. 09.11.2011 Heard.

This is an application seeking modification in order

dated 16.08.2011 passed in Cr. Misc. No. 24079/2011 in

connection with Karakat P.S. Case No. 15/2011 pending before

Sub-Divisional Judicial Magistrate, Bikramganj, Rohtas.

After some arguments, in view of statements made in

paragraph 5 of the petition, learned counsel for the petitioner

seeks permission to withdraw this application with a liberty to

surrender before the court below seeking regular bail where the

prayer shall be considered taking into consideration that earlier

petitioner was granted the privilege of anticipatory bail which he

could not avail under some unavoidable circumstances.

Accordingly, this application stands disposed of as

withdrawn.

Let a copy of this order be communicated to the court

below through Fax at the cost of the petitioner.

Rajeev/-                                                     ( Akhilesh Chandra, J.)