High Court Patna High Court - Orders

Mukim Mian vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Mukim Mian vs The State Of Bihar on 23 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.22734 of 2011
                       Mukim Mian, son of late Jainul Mian, resident of village - Bhelua,
                                        P.S. - Sono, District - Jamui.
                                                                            ----- Petitioner.
                                                     Versus
                        The State of Bihar                    --------- Opposite Party
                                                     *****

For the petitioner : Mr. Praveen Kumar, Adv.
For the State : Mr. Chandra Sen Prasad Singh, APP
*****

04/- 23.09.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in connection with

Sono (Charka Pathar) P.S. Case No. 98/2010 for the offences under

Sections 147/148/149/ 341/323/325/337/307/504/302 of the Indian

Penal Code, pending before Chief Judicial Magistrate, Jamui.

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 and seek regular

bail.

Permission is granted. On such prayer, regular bail of the

petitioner 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withdrawn.

( Akhilesh Chandra, J.)
Rajeev/