High Court Patna High Court - Orders

Shashi Kant vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Shashi Kant vs The State Of Bihar on 26 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.25538 of 2011
                                     Shashi Kant
                                        Versus
                                 The State Of Bihar
                                        ---------

02. 26.08.2011 Supplementary affidavit has been filed on

behalf of the petitioner showing different

transactions in excess of entitlement.

The petitioner apprehends his arrest in

connection with Ara Nawada P.S. Case No. 248/2011,

pending in the court of Chief Judicial Magistrate,

Bhojpur, Ara.

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,

regular bail of the petitioner shall be considered 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disposed of as withdrawn.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.)