IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20844 of 2011
1.Nandey Yadav, Son of Late Suhaban Yadav, resident
of Village Porai, P.S. Harnaut, District Nalanda.
2.Ramprit Yadav, Son of Late Mauji Yadav, resident of
Village Ramsang, P.S. Harnaut, District Nalanda.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
---------------
For the Petitioners :- Mr. Satya Prakash, Advocate.
For the State :- Mr. Mritunjay Kr. Nirala, A.P.P.
—————
03/- 18/10/2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State, who is armed with carbon copy of the case
diary.
The two petitioners apprehending their
arrest, in connection with Laheri P.S. Case No. 213 of
2010 for the offences punishable under Sections
365/34 of the Indian Penal Code, pending in the court
of Chief Judicial Magistrate, Nalanda at Bihar Sharif.
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 and as
prayed for by learned counsel for the petitioners, the
court below may preferably dispose of the case on the
same day without being prejudiced of instant
withdrawal.
Permission is granted.
Accordingly, this application stands
disposed of as withdrawn.
( Akhilesh Chandra, J.)
Praveen/-