IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32118 of 2011
Umesh Rai, Son of Madhu Rai, resident of Village
Kasdeura, Bangra, P.S. Maharajganj, District Siwan.
-------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 Janta Bazar P.S. Case No. 71 of 2010
for the offences punishable under Sections 379 and 414
of the Indian Penal Code, pending in the court of Chief
Judicial Magistrate, Saran at Chapra.
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disposed of as withdrawn.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/-