IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27328 of 2011
Mithilesh Kumar
Versus
The State Of Bihar
*****
02. 08.09.2011 Heard learned counsel for the petitioner and
State.
The petitioner apprehends his arrest in
connection with Sirdala P.S. Case No. 17/2011, pending
in the court of Chief Judicial Magistrate, Nawada.
After some arguments, learned counsel for the
petitioners seeks permission to withdraw this application
with a liberty to surrender before the court below within
a fortnight and seek regular bail.
Permission is granted. On such prayer, regular
bail of the petitioners shall be considered by the court
below on its own merit without being prejudice of instant
withdrawal.
Accordingly, this application stands disposed
of as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)