IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29369 of 2011
Shankar Sharma, Son of late Ramayan Sharma,
Resident of Village Chamarahiya, P.S. Daudpur,
District Chapra.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-------------
03/- 08/11/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
The petitioner apprehending his arrest, in connection
with Daudpur P.S. Case No. 25 of 2008 for the offences
punishable under Sections 147, 148, 149, 452, 307, 380 of the
Indian Penal Code, pending in the court of Chief Judicial
Magistrate, Chapra.
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 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withdrawn.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/-