IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20810 of 2011
Raj Kumar Mandal & Anr.
Versus
The State Of Bihar
-----------
02/- 18/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners apprehend their arrest in connection with
Rosera P.S. Case No. 181 of 2007 for the offences under Section 147,
149, 341, 323, 324, 307 and 302 of the Indian Penal Code, pending in
the court of Additional Chief Judicial Magistrate, Rosera, Samastipur.
After some argument, learned counsel for the petitioners
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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)