IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18615 of 2011
1.Kamal Sah, Son of Ramprit Sah.
2.Nagmani Devi, Wife of Kamal Sah.
3.Nanhak Sah, Son of Ramprit Sah.
4.Seema Devi, Wife of Nanhak Sah.
All are residents of Village Harnaraina, P.S. Shikarganj Chiraiya, District
East Champaran.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
-----------------
03/- 27/09/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State, who is armed with the
carbon copy of the case diary.
All the four petitioners apprehending their arrest, in
connection with Chiraiya P.S. Case No. 188 of 2009 for the
offences punishable under Sections 304(B) and 201/34 of the
Indian Penal Code, pending in the court of Chief Judicial
Magistrate, East Champaran at Motihari.
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withdrawn.
( Akhilesh Chandra, J.)
Praveen/-