High Court Patna High Court - Orders

Razi Ahmad Khan @ Rumi & Ors. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Razi Ahmad Khan @ Rumi & Ors. vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.20755 of 2011
                            Razi Ahmad Khan @ Rumi & Ors.
                                          Versus
                                   The State Of Bihar
                                          *****

03. 08.09.2011 This application has been brought under the

heading ‘To be mentioned’ at the instance of the petitioners.

The petitioners apprehending their arrest in

connection with Bairgania P.S. Case No. 6/2011, pending in

the court of Chief Judicial Magistrate, Sitamarhi.

Learned counsel for the petitioner seeks permission

to withdraw this application with respect to petitioner no. 2

namely, Sayeed Alam Khan, with a liberty to surrender

before the court below within a fortnight and seek regular

bail.

Permission is granted. On such prayer, due orders

in accordance with law shall be passed by the court below on

its own merit without being prejudice of instant withdrawal.

Accordingly, this application stands disposed of as

withdrawn petitioner no. 2 namely, Sayeed Alam Khan.

Rajeev/                                  ( Akhilesh Chandra, J.)