High Court Patna High Court - Orders

Punam Devi & Anr. vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Punam Devi & Anr. vs The State Of Bihar on 19 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25052 of 2011

             1.Punam Devi, Wife of Sri Divakant Chaudhary.
             2.Divakant Chaudhary, Son of Sri Kamleshwari Chaudhary.
             Both Residents of Village Kataili, P.S. Banka, District Banka.
                                                                              ---------- Petitioner
                                            Versus
             The State Of Bihar.
                                                                           -------- Opposite Party
                                          -----------

03/- 19/08/2011 Heard.

This file is brought under the heading “To Be

Mentioned”.

The two petitioners apprehend their arrest, in connection

with Belhar P.S. Case No. 18 of 2011, corresponding to G.R. No. 217

of 2011 for the offences punishable under Sections 304 B/201/34 of

the Indian Penal Code and Section ¾ of the Dowry Prohibition Act,

pending in the court of Chief Judicial Magistrate, Banka.

Submission is that petitioners have already surrendered

before the court below, so learned counsel for the petitioners seeks

permission to withdraw this application.

Permission is granted.

Accordingly, this application stands dismissed as

withdrawn as having become infructuous.

       Praveen/-                                 ( Akhilesh Chandra, J.)