High Court Patna High Court - Orders

Nashib Noor @ Dallu & Anr. vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Nashib Noor @ Dallu & Anr. vs The State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20627 of 2011
                              Nashib Noor @ Dallu & Anr.
                                        Versus
                                  The State Of Bihar
                                       -----------

02/- 19/07/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners apprehend their arrest in connection with

Sasaram G.R.P.S. Case No. 70 of 2010 for the offences punishable

under Sections 147, 341, 332, 353, 504, 427 of the Indian Penal Code

and 141 of the Indian Railway Act, pending in the court of Railway

Magistrate, Gaya.

After some argument, 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withdrawn.

       Praveen/-                                ( Akhilesh Chandra, J.)