IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20857 of 2011
1. Kauyshalya Devi, wife of Shambhu Paswan
2. Pankaj Kumar alias Pankaj Paswan, son of Shambhu Paswan
Both residents of village - Giridharchak, P.S. - Chandi
(Waina), District - Nalanda.
------ Petitioners.
Versus
The State Of Bihar ---- Opposite Party
-----------
02. 19.07.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Chandi (Waina) P.S. Case No. 237/2009
for the offences under Sections 302/201 and 34 of the
Indian Penal Code, pending in the court of Additional Chief
Judicial Magistrate, Hilsa, District – 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 petitioner shall be
considered by the court below on its own merit without
being prejudice of instant withdrawal.
Accordingly, this application stands disposed of
withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)