High Court Patna High Court - Orders

Sadre Aalam vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Sadre Aalam vs The State Of Bihar on 15 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.32512 of 2011
                     Sadre Aalam, Son of Abdul Sakur, resident of Village Rampur Ramhar, P.S.
                     Jandaha, District Vaishali.
                                                                                 -------Petitioner
                                                      Versus
                     The State Of Bihar
                                                                           -----Opposite Party
                                                  ----------------

02/- 15/10/2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in

connection with Complaint case No. 1208 of 2000 / Tr. No.

1827 of 2010 for the offences punishable under Sections

323, 498(A) and 147 of the Indian Penal Code, pending in

the court of Sub-Divisional Judicial Magistrate, Hajipur.

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of as withdrawn.

( Akhilesh Chandra, J.)
Praveen/-