IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20627 of 2011
Nashib Noor @ Dallu & Anr.
Versus
The State Of Bihar
-----------
02/- 19/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners apprehend their arrest in connection with
Sasaram G.R.P.S. Case No. 70 of 2010 for the offences punishable
under Sections 147, 341, 332, 353, 504, 427 of the Indian Penal Code
and 141 of the Indian Railway Act, pending in the court of Railway
Magistrate, Gaya.
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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)