High Court Patna High Court - Orders

Sidhnath Singh & Ors. vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Sidhnath Singh & Ors. vs The State Of Bihar on 22 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21753 of 2011

   1. Sidhnath Singh, Son of Late Ugan Singh
   2. Manu Singh, Son of Santram Singh @ Satram Singh
   3. Satram Singh, Son of Late Ugan Singh
      All Residents of village Orap Khurd (Beni Singh Ke Dera), P.S. Sickraul, District Buxar.
   4. Dinesh Singh, Son of Ram Bachan Singh
   5. Hare Ram Singh, Son of Parsuram Singh
      Both Resident of Village Narayanpur, P.S. Sickraul, District Buxar.
                                                                             ..........Petitioners
                                            Versus
      The State of Bihar
                                                                           .......Opposite Party
                                           -----------

02/- 22/07/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners apprehend their arrest in connection with

Complaint Case No. 752 (C) of 2009 (Tr. No. 214/2010) for the

offences punishable under Sections 418, 420, 467, 468, 471 & 120(B)

of the Indian Penal Code, pending in the court of Chief Judicial

Magistrate, Buxar.

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withdrawn.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.)