IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23239 of 2011
1. Babita Devi, wife of Bipin Singh
2. Bipin Singh, S/o - Late Balmiki Singh
Both are resident of village - Pawa, P.S. - Deepnagar, District - Nalanda.
--------- Petitioners.
Versus
The State of Bihar --Opposite Party
*****
03. 21.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State who is armed with
carbon copy of the case diary.
The petitioners apprehending their arrest in connection
with Deepnagar P.S. Case No. 36/2011 for the offences under
Sections 366/366(A)/376/120(B)/34 of the Indian Penal Code,
pending in the court of Chief Judicial Magistrate, Nalanda.
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.
Permission is granted. On such prayer, regular bail of
the petitioners 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withdrawn.
( Akhilesh Chandra, J.)
Rajeev/-