IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23590 of 2011
Mithun Mahto, Son of Kamleshwari Mahto, resident of Village-Shivkund,
P.S.-Dharhara, District-Munger.
Versus
The State of Bihar
-----------
3 27.09.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence under Section 304 (B)/34 of the
Indian Penal Code.
After some argument, learned counsel for the petitioner
seeks permission to withdraw this application.
Accordingly, the application is dismissed as withdrawn.
In case the petitioner surrenders and seeks bail in
connection with Dharhara P.S. Case No. 88 of 2010, the same shall
be considered on its own merit in accordance with law without
being prejudiced in any manner by this order.
Sanjeet/ (Ashwani Kumar Singh, J.)