High Court Patna High Court - Orders

Nirbhay Kumar @ Nirbhay Kumar … vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Nirbhay Kumar @ Nirbhay Kumar … vs The State Of Bihar on 18 October, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.28229 of 2011

                        Nirbhay Kumar @ Nirbhay Kumar Yadav, Son of Gurusharn
                        Yadav, resident of Saharsa, Mohalla Shivpuri, P.S. Saharsa,
                        District Saharsa.
                                                                              -------Petitioner
                                                     Versus
                        The State Of Bihar
                                                                        -----Opposite Party
                                                  ------------

For the Petitioner :- Mr. Prabhas Ranjan, Advocate.
For the State :- Mr. Uday Chand Prasad, A.P.P.

———–

03/- 18/10/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest, in connection

with Saharsa Sadar P.S. Case No. 28 of 2011 for the offences

punishable under Section 379 of the Indian Penal Code and

Sections 135 and 137 of the Electricity Act, pending in the court

of Chief Judicial Magistrate, Saharsa.

After some argument, learned counsel for the

petitioner seeks permission to withdraw this application with a

liberty to go for compounding and to surrender before the court

below within a fortnight for a prayer of regular bail, which shall be

considered on its own merit, without being prejudiced of instant

withdrawal.

Permission is granted.

Accordingly, this application stands disposed of as

withdrawn.

( Akhilesh Chandra, J.)
Praveen/-