High Court Patna High Court - Orders

Ram Pravesh Yadav vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Ram Pravesh Yadav vs The State Of Bihar on 23 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No. 25224 of 2011
                     =============================================

=
Ram Pravesh Yadav
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
=

2 23-08-2011 Heard learned counsel for the petitioner and learned Additional

Public Prosecutor for the State.

The petitioner apprehends his arrest in connection with Salaiya

P.S. Case No. 12 of 2011 for the offences under Sections 47A of the Excise

Act, pending in the Court of Chief Judicial Magistrate, Aurangabad.

After some arguments, learned counsel for the petitioners 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Accordingly, this application stands disposed of as withdrawn.

(Akhilesh Chandra, J)

Mahesh Kumar
Roy/-