IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25264 of 2011
Bhulan Singh @ Rajkishore Singh & Ors.
Versus
The State Of Bihar
-----------
02. 23.08.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Govindganj P.S. Case No. 13/2009
(G.R. No. 343/09), pending in the court of Chief Judicial
Magistrate, East Champaran, Motihari.
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 in view of the decisions of
this Court in case of Mahendra Prasad Singh Vs. The
State of Bihar reported in 2004(3) PLJR 491.
Permission is granted. On such prayer, regular
bail of the petitioner 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of as withdrawn.
Rajeev/ ( Akhilesh Chandra, J.)