High Court Patna High Court - Orders

Sanjay Kumar vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Sanjay Kumar vs The State Of Bihar on 12 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.20843 of 2011
                                               *****

Sanjay Kumar
…. …. Petitioner/s
Versus

The State of Bihar
…. …. Opposite Party/s
******

2 12-09-2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in connection

with Islampur P.S. Case No. 256/2009, G.R. No. 1633/2009,

pending in the court of Additional Chief Judicial Magistrate,

Hilsa (Nalanda).

After some arguments, learned counsel for the

petitioner 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, due order 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withdrawn.

Rajeev/ (Akhilesh Chandra, J)