IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20985 of 2011
1.Moti Singh, Son of Barho Singh.
2.Shakuntala Devi, Wife of Moti Singh.
3.Siya Ram Singh, Son of Moti Singh.
4.Jai Ram Singh, Son of Moti Singh.
All residents of Village Bahchha, P.S. Halsi, District
Lakhisarai.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
-------------------
04/- 17/11/2011 Heard Mr. Amrendra Kuamr learned counsel for the
petitioners, learned counsel for the informant and Mr. Mritunjay Kr.
Nirala learned Additional Public Prosecutor for the State, who is
armed with carbon /xerox copy of the case diary up to paragraph –
35 dated 21.04.2011.
The petitioners apprehending their arrest, in connection
with Halsi P.S. Case No. 102 of 2010 for the offence punishable
under Section 304(B) of the Indian Penal Code, pending in the court
of Chief Judicial Magistrate, Lakhisarai.
After some arguments, 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withdrawn.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/-