IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32523 of 2011
Shankar Singh, Son of Satya Narayan Singh, R/o Village
Pithanua, P.S. Baroon, District Aurangabad.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
---------------
02/- 17/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehends his arrest, in
connection with Baroon P.S. Case No. 26 of 2011 for the
offences punishable under Sections 366A/34 of the
Indian Penal Code, pending in the court of Chief Judicial
Magistrate, Aurangabad.
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disposed of as withdrawn.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/-