High Court Patna High Court - Orders

Bimal Singh & Ors. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Bimal Singh & Ors. vs The State Of Bihar on 21 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Cr.Misc. No.21424 of 2011

                  1.

Bimal Singh S/O SATRUGHAN SINGH,

2. BINOD SINGH S/O SATRUGHAN SINGH

3. PRAVESH SINGH @ RAM PRAVESH SINGH
S/O AWADHESH SINGH

4. SATYENDRA SINGH S/O AWADHESH SINGH
ALL R/O VILLAGE TEJPUR, P.S. TELHARA
DISTRICT-NALANDA.

                                               --PETITIONERS

                                      Versus

                      The State Of Bihar            --OPP.PARTY

2. 21.07.2011               After some arguments learned counsel for

the petitioners seeks permission to withdraw this
application with a liberty to surrender before the court
below within a fortnight and seek regular bail where
prayer as regards to petitioners no.1 and 2 shall be
considered on its own merit taking into consideration that
earlier petitioners were on Police bail and the case of
petitioners no. 3 and 4 appears to be squarely covered by
Jorgiah Pentiah V. State of A.P. 2009 (1) BCCR 153 (SC)
and the parties appears to have entered into
compromise.

Permission is granted and the application is
disposed of as withdrawn.

This order may be communicated through
FAX to Sri K.D.Raja Ji, Judicial Magistrate, first class,
Hilsa, Nalanda at the cost of the petitioners.

   AAhmad                                         (Akhilesh Chandra, J. )