High Court Patna High Court - Orders

Md. Moquim vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Md. Moquim vs The State Of Bihar on 14 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.35063 of 2011

                        Md. Moquim, Son of Late Sagiruddin, resident of Village
                        Doriyasonapur, P.S. Simraha (Forbesganj), District Araria.
                                                                            -------Petitioner
                                                  Versus
                        The State Of Bihar
                                                                     -----Opposite Party
                                               --------------

02/- 14/11/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest, in connection

with Complaint Case No. 922 C of 2010 for the offence

punishable under Section 498 (A) of the Indian Penal Code,

pending in the court of Judicial Magistrate, 1st Class, Araria.

After some arguments, learned counsel for the

petitioner seeks permission to withdraw this application with a

liberty to surrender before to 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withdrawn.

Let a copy of this order be communicated to the

court below through FAX at the cost of the petitioner.

( Akhilesh Chandra, J.)
Praveen/-