High Court Patna High Court - Orders

Babita Devi & Anr vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Babita Devi & Anr vs The State Of Bihar on 21 September, 2011
                                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.23239 of 2011
                        1.      Babita Devi, wife of Bipin Singh
                        2.      Bipin Singh, S/o - Late Balmiki Singh
                        Both are resident of village - Pawa, P.S. - Deepnagar, District - Nalanda.
                                                                                 --------- Petitioners.
                                                           Versus
                        The State of Bihar                            --Opposite Party
                                                           *****

03. 21.09.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State who is armed with

carbon copy of the case diary.

The petitioners apprehending their arrest in connection

with Deepnagar P.S. Case No. 36/2011 for the offences under

Sections 366/366(A)/376/120(B)/34 of the Indian Penal Code,

pending in the court of Chief Judicial Magistrate, Nalanda.

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 and

seek regular bail.

Permission is granted. On such prayer, regular bail of

the petitioners shall be considered by the court below on its own

merit without being prejudice of instant withdrawal.

Accordingly, this application stands disposed of as

withdrawn.

( Akhilesh Chandra, J.)
Rajeev/-