High Court Patna High Court - Orders

Rajeev Kumar vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Rajeev Kumar vs The State Of Bihar on 11 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.15317 of 2011
                               Rajeev Kumar
                                  Versus
                            The State Of Bihar
                                 -----------

For the petitioner : Mr. Sunil Kumar, Adv.
For the State : Mr. Shakir Ahmad, APP
*****

03. 11.07.2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State who is armed with carbon copy of the case

diary.

Petitioner is named accused in

connection with Sakurabad P.S. Case No. 24 of 2010

for the offence under section 304B, 379/34 of the

Indian Penal Code pending in the court of Chief

Judicial Magistrate, Jehanabad.

After some arguments, learned counsel

for the petitioner seeks permission to withdraw this

application with a liberty to agitate all his points

before the court below and seek regular bail where

his prayer may be considered on its own merit

without being prejudice of instant withdrawal.

Accordingly, this application stands

dismissed as withdrawn.

Rajeev/ (Akhilesh Chandra, J.)