High Court Patna High Court - Orders

Vijay Kumar Batlar vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Vijay Kumar Batlar vs The State Of Bihar on 29 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22041 of 2011

             Vijay Kumar Batlar, Son of Late Umesh Batlar, Resident of Village Chandandih,
             P.S. Latehar, District Latehar (Jharkhand).
                                                                              --------Petitioner
                                             Versus
             1.The State Of Bihar
             2.Rekha Devi @ Renu Devi, D/O Rajendra Swarnkar, Resident of Village
             Singheshwar, P.S. Singheshwar, District Madhepur.
                                                                       -------Opposite Parties
                                            -----------

02/- 29/07/2011 Heard learned counsel for the petitioner, learned counsel

for the informant and learned Additional Public Prosecutor for the

State.

Petitioner apprehends his arrest in connection with

Singheshwar P.S. Case No. 43 of 2009 for the offences punishable

under Sections 322, 504, 495 and 379, 498(A) of the Indian Penal

Code, pending in the court of Chief Judicial Magistrate, Madhepura.

Submission is that, petitioner was released on police bail

and in view of the above, learned counsel for the petitioner seeks

permission to withdraw this application with a liberty to surrender

before the court below within a period of fortnight and seek the

privilege in accordance with law as reported in decisions of this Court

reported in 2004 (3) PLJR 491 & 2007 (1) PLJR 401.

Permission is accorded.

Accordingly, this application stands disposed of as

withdrawn.

Let a copy of this order be communicated to the court

below through FAX at the cost of the petitioner.

       Praveen/-                                 ( Akhilesh Chandra, J.)