IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20972 of 2011
1.Girjee Devi @ Girja Devi @ Zero Devi, Wife of Fulo Singh @ Fulendra Singh @
Fulevar Singh.
2.Shanti Devi, Wife of Jawahar Singh.
Both Resident of Village Thuthi Mohanpur, P.S. Chautham, District Khagaria.
........Petitioners
Versus
The State Of Bihar
........Opposite Party
-----------
02/- 20/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners apprehend their arrest in connection with
Chautham P.S. Case No. 67 of 2001 (arising out of Complaint Case
No. 323C/2001), G.R. No. 627 of 2001 for the offences punishable
under Sections 304(B)/201 of the Indian Penal Code, pending in the
court of Chief Judicial Magistrate, Khagaria.
After some argument, learned counsel for the petitioners
seeks permission to withdraw this application with a liberty to
surrender before the court below within a fortnight for a prayer of
regular bail, which shall be considered on its own merit, without being
prejudiced of instant withdrawal.
Permission is granted.
Accordingly, this application stands disposed of as
withdrawn.
Let a copy of this order be communicated to the court
below through FAX at the cost of the petitioners.
Praveen/- ( Akhilesh Chandra, J.)