IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21615 of 2011
Nagendra Kumar Singh
Versus
The State Of Bihar
----------------------------------
03. 15.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection
with Agiaon P.S. Case No. 56/2010 for the offences under
Sections 498(A)/494/34 of the Indian Penal Code and Section
3/4 of the Dowry Prohibition Act, pending in the court of
Chief Judicial Magistrate, Bhojpur, Ara.
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as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)