High Court Patna High Court - Orders

Raj Kumar Mandal & Anr. vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Raj Kumar Mandal & Anr. vs The State Of Bihar on 18 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20810 of 2011
                               Raj Kumar Mandal & Anr.
                                        Versus
                                   The State Of Bihar
                                       -----------

02/- 18/07/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners apprehend their arrest in connection with

Rosera P.S. Case No. 181 of 2007 for the offences under Section 147,

149, 341, 323, 324, 307 and 302 of the Indian Penal Code, pending in

the court of Additional Chief Judicial Magistrate, Rosera, Samastipur.

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withdrawn.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.)