High Court Patna High Court - Orders

Ritesh Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Ritesh Singh vs The State Of Bihar on 26 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25900 of 2011

Ritesh Singh, Son of Nagendra Singh, Resident of Mahalla Jagdeo Path, P.S. Patna Airport,
District Patna.
                                                                              ---------- Petitioner
                                           Versus
The State Of Bihar.
                                                                          -------- Opposite Party
                                          -----------

02/- 26/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner apprehends his arrest, in connection with

Patliputra P.S. Case No. 16 of 2010 for the offences punishable under

Section 307 of the Indian Penal Code and Section 27 of the Arms Act

pending in the court of Chief Judicial Magistrate, 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withdrawn.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.)