IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21424 of 2011
1.
Bimal Singh S/O SATRUGHAN SINGH,
2. BINOD SINGH S/O SATRUGHAN SINGH
3. PRAVESH SINGH @ RAM PRAVESH SINGH
S/O AWADHESH SINGH
4. SATYENDRA SINGH S/O AWADHESH SINGH
ALL R/O VILLAGE TEJPUR, P.S. TELHARA
DISTRICT-NALANDA.
--PETITIONERS
Versus
The State Of Bihar --OPP.PARTY
2. 21.07.2011 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 where
prayer as regards to petitioners no.1 and 2 shall be
considered on its own merit taking into consideration that
earlier petitioners were on Police bail and the case of
petitioners no. 3 and 4 appears to be squarely covered by
Jorgiah Pentiah V. State of A.P. 2009 (1) BCCR 153 (SC)
and the parties appears to have entered into
compromise.
Permission is granted and the application is
disposed of as withdrawn.
This order may be communicated through
FAX to Sri K.D.Raja Ji, Judicial Magistrate, first class,
Hilsa, Nalanda at the cost of the petitioners.
AAhmad (Akhilesh Chandra, J. )