High Court Patna High Court - Orders

Md. Nasrul @ Md. Nasarul Haque vs The State Of Bihar on 17 November, 2011

Patna High Court – Orders
Md. Nasrul @ Md. Nasarul Haque vs The State Of Bihar on 17 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.33734 of 2011

                        Md. Nasrul @ Md. Nasarul Haque, Son of Md. Idris,
                        resident of Village Maheshpur, P.S. Baheri, District
                        Darbhanga.
                                                                         -------Petitioner
                                                 Versus
                        The State Of Bihar
                                                                   -----Opposite Party
                                             ----------------

04/- 17/11/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest, in connection

with Baheri P.S. Case No. 81 of 2011 for the offence punishable

under Sections 147, 148, 149, 341, 323, 307, 504 of the Indian

Penal Code, pending in the court of Chief Judicial Magistrate,

Darbhanga at Laheriasarai.

After some arguments, learned counsel for the

petitioner seeks permission to withdraw this application with a

liberty to surrender before the 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withdrawn.

(Akhilesh Chandra, J.)
Praveen/-