IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20913 of 2011
1.Ajo Mahto, Son of Hari Mahto.
2.Gopali Mahto, Son of Budhan Mahto.
Both are resident of village Sumka, P.S. Ariari, District Sheikhpura.
........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.
Petitioners apprehend their arrest in connection with
Pakribrawan P.S. Case No. 83 of 1995 for the offences punishable
under Section 392 of the Indian Penal Code, pending in the court of
Chief Judicial Magistrate, Nawada.
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 to avail the benefits of observations made by the learned
Sessions Judge in his order dated 16.05.2011 passed in A.B.P. No.
223 of 2011, 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withdrawn.
Let a copy of this order be communicated to the court
below through FAX at the cost of the petitioners.
Praveen/- ( Akhilesh Chandra, J.)