IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33796 of 2011
1.Raj Kumar Yadav.
2.Kailash Yadav @ Kaillu Yadav.
Both are Son of Raghunandan Yadav.
3.Lal Babu Yadav.
4.Ram Babu Yadav.
Both are Son of Dilkhush Yadav.
All are resident of Village Jakauli, P.S. Bahera, District
Darbhanga.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
--------------
03/- 24/10/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehending their arrest, in
connection with Bahera P.S. Case No. 21 of 2011 for the offences
punishable under Sections 447, 448, 341, 323, 324, 307, 380,
504/34 of the Indian Penal Code, pending in the court of Chief
Judicial Magistrate, learned Additional Chief Judicial Magistrate,
Benipur at Biraul, Darbhanga.
After some arguments, 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withdrawn.
( Akhilesh Chandra, J.)
Praveen/-