High Court Patna High Court - Orders

Nirmal Kumar Jaiswal & Anr. vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Nirmal Kumar Jaiswal & Anr. vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.29512 of 2011
                         1.Nirmal Kumar Jaiswal son of Ramayan Jaiswal,
                           Resident of village-Dholbaja, P.S.-Dholbaja,
                           District-Bhagalpur, at present posted as Revenue
                           Clerk, Patarghat, P.S.-Saurbazar, Dist.-Saharsa
                         2.Jawahar Mukhiya son of late Raja Mukhiya,
                           Resident of village-Patuari, P.S.-Bihara,
                           District-Saharsa, at present posted as Karamchari,
                           Salkhua and Prabhari Panchayat Sachiv, Kabira,
                           P.S.-Salkhua, District-Saharsa
                                                Versus
                                            The State of Bihar
                                                  -----------

2. 28.9.2011. After some argument learned counsel for petitioners

seeks permission to withdraw this application.

Prayer is allowed. The application is dismissed as

withdrawn.

In case the petitioners surrender and seek regular bail in

connection with Salkhua P.S. Case No.4 of 2011, the same shall be

considered and disposed of on its own merit in accordance with law

without being prejudiced by this order.

Md.S.                                         ( Ashwani Kumar Singh, J.)