High Court Patna High Court - Orders

Bhulan Singh @ Rajkishore Singh & … vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Bhulan Singh @ Rajkishore Singh & … vs The State Of Bihar on 23 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.25264 of 2011
                        Bhulan Singh @ Rajkishore Singh & Ors.
                                       Versus
                                 The State Of Bihar
                                      -----------

02. 23.08.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with Govindganj P.S. Case No. 13/2009

(G.R. No. 343/09), pending in the court of Chief Judicial

Magistrate, East Champaran, Motihari.

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 in view of the decisions of

this Court in case of Mahendra Prasad Singh Vs. The

State of Bihar reported in 2004(3) PLJR 491.

Permission is granted. On such prayer, regular

bail of the petitioner shall be considered by the court

below on its own merit without being prejudice of instant

withdrawal.

Accordingly, this application stands disposed

of as withdrawn.

Rajeev/                               ( Akhilesh Chandra, J.)