Patna High Court – Orders
Suman Kumar Suman @ Suman Kumar vs The State Of Bihar on 18 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14813 of 2011
Suman Kumar Suman @ Suman Kumar
son of Sri Ramashray Singh, resident of
village- Babhan Bigha, P.S.-Barbigha,
District- Sheikhpura
Versus
The State of Bihar
-----------
6. 18.10.2011. After some argument, learned counsel for the petitioner
seeks permission to withdraw this application.
Prayer is allowed. The application is permitted to be
withdrawn.
In case the petitioner surrenders and seeks regular bail,
the same shall be considered on its own merit in accordance with
law without being prejudiced in any manner by this order.
Md.S. ( Ashwani Kumar Singh, J.)