IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20569 of 2011
1. Manu Singh @ Abhimanyu Singh, son of Shyamanand Singh
2. Bachcha Singh, son of Shyamnand Singh
3. Nilu Devi, wife of Manohar Singh
All resident of village - Harihara, P.S. - Shikarganj, District - East
Champaran.
------- Petitioners.
Versus
The State Of Bihar ---Opposite Party
-----------
02. 15.07.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Chiraiya (Shikarganj) P.S. Case No.
55/2010, for offences under Sections 366 and 120B of the
Indian Penal Code, pending in the court of Sub-Divisional
Judicial Magistrate, Shikaraha at Motihari.
After some arguments, learned counsel for the
petitioners seeks permission to withdraw this application
with a liberty to surrender within fortnight before the court
below and seek regular bail. Permission is granted. On
such prayer, regular bail of the petitioners shall be
considered by the court below on its own merit without
being prejudice of instant withdrawal.
Accordingly, this application stands dismissed
as withdrawn.
Let a copy of this order be communicated to the
court below through Fax at the cost of the petitioners.
Rajeev/ ( Akhilesh Chandra, J.)