Patna High Court – Orders
Suraj Mal Raj @ Mirchai Lal vs The State Of Bihar on 19 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20788 of 2011
Suraj Mal Raj @ Mirchai Lal
Versus
The State Of Bihar
2 19.07.2011
After some arguments learned counsel for the
petitioner seeks permission to withdraw this application in
order to enable the petitioner to surrender before the
court below within fortnight in Kankerbagh P.S. Case no.
359 of 2010 and seek regular bail where the prayer for
bail will be considered without being prejudiced of this
order of withdrawal.
Permission is granted.
The application is dismissed as withdrawn.
AAhmad ( Akhilesh Chandra, J.)