High Court Patna High Court - Orders

Amerika Devi vs The State Of Bihar on 2 August, 2011

Patna High Court – Orders
Amerika Devi vs The State Of Bihar on 2 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.23251 of 2011
                                    Amerika Devi
                                       Versus
                                 The State Of Bihar
                                      -----------

02. 02.08.2011 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. 55/2011 G.R.

No. 642/2011 for the offences under Sections

341/323/324/326/307/379/504/447/34 of the

Indian Penal Code, pending in the court of Chief

Judicial Magistrate, Darbhanga.

Learned counsel for the petitioner seeks

permission to withdraw this application. As

submitted, parties have compromised. Permission is

granted.

Accordingly, this application stands

dismissed as withdrawn.

Rajeev/ ( Akhilesh Chandra, J.)