High Court Patna High Court - Orders

Moti Singh & Ors. vs The State Of Bihar on 17 November, 2011

Patna High Court – Orders
Moti Singh & Ors. vs The State Of Bihar on 17 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.20985 of 2011
                         1.Moti Singh, Son of Barho Singh.
                         2.Shakuntala Devi, Wife of Moti Singh.
                         3.Siya Ram Singh, Son of Moti Singh.
                         4.Jai Ram Singh, Son of Moti Singh.
                         All residents of Village Bahchha, P.S. Halsi, District
                         Lakhisarai.
                                                                         -------Petitioners
                                                   Versus
                         The State Of Bihar
                                                                    -----Opposite Party
                                              -------------------

04/- 17/11/2011 Heard Mr. Amrendra Kuamr learned counsel for the

petitioners, learned counsel for the informant and Mr. Mritunjay Kr.

Nirala learned Additional Public Prosecutor for the State, who is

armed with carbon /xerox copy of the case diary up to paragraph –

35 dated 21.04.2011.

The petitioners apprehending their arrest, in connection

with Halsi P.S. Case No. 102 of 2010 for the offence punishable

under Section 304(B) of the Indian Penal Code, pending in the court

of Chief Judicial Magistrate, Lakhisarai.

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 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withdrawn.

( Akhilesh Chandra, J.)
Praveen/-