IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23307 of 2011
1.Heeralal Mahto, Son of Late Ram Rekha Mahto.
2.Raj Kishore Mahto, Son of Ramjeet Mahto.
Both resident of village Kidwalia, P.S. Ramgarhawa, District East Champaran at
Motihari.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 05/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The two petitioners apprehend their arrest in connection
with Ramgarhwa P.S. Case No. 194 of 2010 for the offences
punishable under Sections 147, 148, 149, 341, 323, 324, 307, 504 of
the Indian Penal Code, pending in the court of Sub-Divisional Judicial
Magistrate, Raxaul at Motihari.
After some serious argument, learned counsel for the
petitioners seek 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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)