High Court Patna High Court - Orders

Md. Ashique Ansari vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Md. Ashique Ansari vs The State Of Bihar on 14 September, 2011
                                        1




                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                         Criminal Miscellaneous No.21361 of 2011

                 Md. Ashique Ansari S/o Jandali Mian ,Permanent
                 R/o Village Bara, P.S. Roshanganj, District-Gaya.
                                                    --Petitioner

                                              Versus

                  The State Of Bihar                    --Opp.party


                  For the Petitioner    : Mr. Md. Ataur Rahman

                  For the State         : Mr. Damodar Pd. Tiwary.


3   14.09.2011

Heard learned counsel for the

Petitioner and learned Additional Public

Prosecutor for the State, who is armed with the

case diary.

As prayed for, after some arguments,

learned counsel for the petitioner seeks permission

to withdraw this application in order to enable the

petitioner, who is accused in Roushanganj P.S.

Case no. 39 of 2002, to surrender before the court

below within a fortnight and seek regular bail

where prayer shall be considered on its own merit

preferably on the same day.

Permission is granted.

2

The application is dismissed as

withdrawn with the aforesaid liberty.

( Akhilesh Chandra, J.)
AAhmad