IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26168 of 2011
1. Arbind Singh, S/o Shri Krishna Singh,
2. Subhadra Devi, W/o Shri Krishna Singh,
3. Gudiya Devi, W/o Arbind Singh,
All R/o village- Jeyadipur, P.S.-Obra, in the District of Aurangabad.
...............Petitioners.
Versus
The State Of Bihar .................Opposite Party.
-----------
2 5.8.2011 Heard learned counsel for the petitioners and learned
counsel appearing for the State.
The petitioners apprehend arrest in connection a case
registered for the offence under Section 304B/34 of the Indian Penal
Code.
After some argument learned counsel for the petitioners
seeks permission to withdraw the application.
Permission is granted.
The application stands dismissed as withdrawn.
In case the petitioners surrender before the court below
and seek regular bail, the court below shall pass order in accordance
with law on its own merits without being prejudiced in any manner by
this order.
S.P. (Ashwani Kumar Singh, J.)