IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.46023 of 2009
MD. NOOR ALAM
Versus
STATE OF BIHAR
-----------
09. 11.03.2011 Heard.
After some arguments learned counsel for
the petitioner seeks permission to withdraw the bail
application.
Accordingly, the application is dismissed
as withdrawn.
However, in case, petitioner may surrender
in the court below, the same may be considered without
being prejudiced by the present order.
Jagdish/- ( Shailesh Kumar Sinha,J.)