IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.4302 of 2011
Bisekha Devi & Anr
Versus
The State Of Bihar
------------
05. 02.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends her arrest in connection
with Sadar P.S. Case No. 334/2010 (G.R. No. 2519/2010),
pending in the court of Chief Judicial Magistrate, Purnea.
After some serious arguments, with respect to
petitioner no. 1 namely Bisekha Devi, learned counsel for the
petitioner seeks permission to withdraw this application with
a liberty to surrender before the court below within a fortnight
and seek regular bail.
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as withdrawn with respect to petitioner no. 1 namely,
Bisekha Devi.
Rajeev/ ( Akhilesh Chandra, J.)