High Court Patna High Court - Orders

Arbind Singh & Ors. vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Arbind Singh & Ors. vs The State Of Bihar on 5 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.26168 of 2011
                      1. Arbind Singh, S/o Shri Krishna Singh,
                      2. Subhadra Devi, W/o Shri Krishna Singh,
                      3. Gudiya Devi, W/o Arbind Singh,
                          All R/o village- Jeyadipur, P.S.-Obra, in the District of Aurangabad.
                                                                                    ...............Petitioners.
                                                  Versus
                         The State Of Bihar                                .................Opposite Party.
                                                 -----------

2 5.8.2011 Heard learned counsel for the petitioners and learned

counsel appearing for the State.

The petitioners apprehend arrest in connection a case

registered for the offence under Section 304B/34 of the Indian Penal

Code.

After some argument learned counsel for the petitioners

seeks permission to withdraw the application.

Permission is granted.

The application stands dismissed as withdrawn.

In case the petitioners surrender before the court below

and seek regular bail, the court below shall pass order in accordance

with law on its own merits without being prejudiced in any manner by

this order.

    S.P.                                                                        (Ashwani Kumar Singh, J.)