IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17708 of 2011
Pato Khan, Son of Md. Samim Khan.
Resident of Village Pithouri, P.S. Akbarpur, District Nawada.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
With
Cr.Misc. No.16717 of 2011
Md. Ezazul Haque Khan, Son of Ezazul Khan.
Resident of Village Pithouri, P.S. Akbarpur, District Nawada.
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
-----------
For the Petitioner :- Mr. Prabhakar Singh, Advocate.
For the State :- Mr. Mritunjay Kr. Nirala, Additional Public Prosecutor.
(In Cr. Misc. No. 16717 of 2011)
———-
03/- 26/08/2011 Since both these applications arising out of one common
case are taken up together and being disposed of by this composite
order.
Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
Petitioner of both the applications apprehend their arrest,
in connection with Nawada Town P.S. Case No. 20 of 2011 for the
offences punishable under Sections 452, 341, 323, 328, 307/34 and
302 of the Indian Penal Code, pending in the court of Chief Judicial
Magistrate, Nawada.
After some argument, learned counsel for the petitioners
seeks permission to withdraw both the applications with a liberty to
2
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, both the applications stands disposed of as
withdrawn.
Praveen/- ( Akhilesh Chandra, J.)