IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21228 of 2010
SANTOSH PASWAN & ANR
Versus
STATE OF BIHAR
-----------
3. 12.10.2010 Learned counsel for the petitioners seeks
permission to withdraw the application since during the
pendency of the application petitioner no.2 has been
arrested by the police.
Such permission is accorded.
Accordingly, the application of petitioner no.2
is dismissed as withdrawn.
Heard the learned counsel for the petitioner
no.1 and the State.
There is specific allegation against the
petitioners about commitment of gang rape. So, petitioner
no.1 is not entitled for anticipatory bail.
Accordingly, the prayer of petitioner no.1
stands rejected.
Vikash ( Mandhata Singh,J. )