IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21875 of 2010
SUNIL SAHNI & ANR
Versus
STATE OF BIHAR
-------
03. 15.11.2010 Heard learned counsel for the
petitioners and learned Additional Public
Prosecutor for the State.
Petitioners apprehended their arrest in
connection wit Karza P.S. Case No. 85 of 2009
for offence under section 302/120B and Section
2/4 of the Dowry Prohibition Act pending in the
court of Sub-Divisional Judicial Magistrate,
(West) Muzaffarpur.
After some arguments, learned counsel
for the petitioners seeks permission to
withdraw this application. Permission is
granted. In case of surrender of the
petitioners, the court below shall consider
their prayer for regular bail without being
prejudiced of instant order of withdrawal.
Accordingly, this application stands
dismissed as withdrawn.
Rajeev/ (Akhilesh Chandra, J.)