High Court Patna High Court - Orders

Sumant Kumar @ Jamant Kumar & Ors. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Sumant Kumar @ Jamant Kumar & Ors. vs The State Of Bihar on 9 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.34417 of 2011

                       1.Sumant Kumar @ Jamant Kumar, Son of late Lakhan
                       Singh.
                       2.Jitendra Yadav, Son of Kanhai Yadav.
                       3.Ranjay Yadav @ Ranjan Yadav, Son of Ram Pravesh
                       Yadav.
                       All are resident of Village Bala Bigha (Kathsain), P.S.
                       Mehandia, District Arwal.
                                                                          -------Petitioners
                                                   Versus
                       The State Of Bihar
                                                                     -----Opposite Party
                                               -----------------

02/- 09/11/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The petitioners apprehending their arrest, in connection with

Mehandia P.S. Case No. 49 of 2011 for the offences punishable under

Sections 323, 341, 342, 384, 386 and 506/34 of the Indian Penal Code,

pending in the court of Chief Judicial Magistrate, Jehanabad.

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Accordingly, this application stands disposed of as withdrawn.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/-