High Court Patna High Court - Orders

Nagendra Yadav vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Nagendra Yadav vs The State Of Bihar on 18 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20728 of 2011
                            Nagendra Yadav
                                Versus
                          The State Of Bihar
                               -----------

02. 18.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Excise Case No. 33/2010 for the

offences under Section 47(A) of the Bihar Excise Act,

pending in the court of Chief Judicial Magistrate,

Bettiah, West Champaran.

After some arguments, learned counsel for

the petitioner seeks permission to withdraw this

application with a liberty to surrender before the court

below within three weeks 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disposed of as withdrawn.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.)