IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20083 of 2011
Ramashish Yadav, Son of Sri Lakhan Yadav, resident of village Barauni, Block No.
1, P.O. Barauni Deohri, P.S. Teghra, District Begusarai, At present posted as
Assistant in the office of the Land Acquisition, Begusarai.
..........Petitioner
Versus
The State of Bihar, Through Vigilance.
.........Opposite Party
For the Petitioner :- Mr. Jitendra Narain Sinha, Senior Advocate
For the Vigilance (O.P.) :- Mr. Ramakant Sharma, Senior Advocate
-----------
03/- 26/07/2011 Heard learned counsel representing the parties.
Petitioner apprehends his arrest in connection with
Special Case No. 26 of 2010 arising out of Vigilance P.S. Case No. 70
of 2010 for the offences punishable under Sections 467, 468, 466,
477(A), 120B, 420, 201 of the Indian Penal Code and 7 (13) (2) read
with Section 13 (1) (d) of the P.C. Act, pending in the court of learned
Special Judge, Vigilance-II, Patna.
After some argument, learned counsel for the petitioner
seeks permission to withdraw this application with a liberty 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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)