Patna High Court – Orders
Biran Chaudhary & Anr. vs The State Of Bihar on 25 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28419 of 2011
1.Biran Chaudhary
2.Ghuran Chaudhary
Both sons of Bhuwali Chaudhary, resident of
village- Tilangahi, P.S.-Bairia, Dist.-West Champaran
Versus
The State of Bihar
-----------
2. 25.8.2011. Learned counsel for petitioners after some argument
seeks permission to withdraw this application.
Prayer is allowed. The application is dismissed as
withdrawn.
It is made clear that if petitioners surrender and seek
regular bail, this order will not cause any prejudice in any manner
and the same shall be disposed of on its own merit in accordance
with law.
Md.S. ( Ashwani Kumar Singh, J.)