IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30051 of 2011
Pankaj Kumar
Versus
The State Of Bihar & Anr.
----------------------------------
02. 14.09.2011 This is an application seeking modification of the
order dated 11.07.2011 passed in Cr. Misc. No. 4406/2011
by this court, regarding extention of time in surrender in
court.
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 where the prayer shall be
considered taking into consideration that earlier he was
granted the privilege which he failed to avail.
Let a copy of this order be communicated to the
court of Sri Anil Kumar, Sub-divisional Judicial Magistrate,
Gaya, in connection with complaint Case No. 65/2008, Tr.
No. 1875/2010, through Fax at the cost of the petitioner.
Rajeev/ ( Akhilesh Chandra, J.)